Gujarat High Court High Court

Sardar vs Jaimin on 23 September, 2008

Gujarat High Court
Sardar vs Jaimin on 23 September, 2008
Author: C.K.Buch,&Nbsp;Honourable Mr.Justice H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

FA/17/4108	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1741 of 2008
 

To


 

FIRST
APPEAL No. 1744 of 2008
 

With


 

CIVIL
APPLICATION No. 4288 of 2008
 

In


 

FIRST
APPEAL No. 1741 of 2008
 

To


 

CIVIL
APPLICATION No. 4291 of 2008 

 

In


 

FIRST
APPEAL No. 1744 of 2008
 

 
 
=========================================================

 

SARDAR
SAROVAR NARMADA NIGAM LTD. & 1 - Appellant(s)
 

Versus
 

JAIMIN
BROTHERS - Defendant(s)
 

=========================================================

 

 
Appearance
: 
MR
GC MAZMUDAR for
Appellant(s) : 1
- 2.MR HG MAZMUDAR for
Appellant(s) : 1
- 2. 
None
for Defendant(s) :
1, 
=========================================================



	 
		  
			 
				 

CORAM
				: 
				
			
			 
				 

HONOURABLE
				MR.JUSTICE C.K.BUCH
			
		
		 
			 
			 
				 

and
			
		
		 
			 
			 
				 

HONOURABLE
				MR.JUSTICE H.B.ANTANI
			
		
	

 

Date
: 23/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE C.K.BUCH)

FA
1741 TO 1744 OF 2008:

Heard
Mr. G.C. Majmudar, learned counsel appearing for the appellants.

ADMITTED.

Mr. B.S. Patel, learned counsel
appears for the respondent and waives formal service of admission in
each appeal. Respondent, if so desires, may file written resistence
on the returnable date.

CA
4288 TO 4291 OF 2008:

Notice
be issued to the respondent to show cause as to why judgment and
decree under challenge should not be stayed till further orders.
Notice is made returnable on 13th October, 2008. Mr. B.S.
Patel, learned counsel appears for the opponent and waives service of
notice in each appeal. Registry is directed to keep a copy of this
order in each of appeal.

[C.K.

BUCH, J.] [H.B. ANTANI, J.]

pirzada/-

   

Top