Gujarat High Court High Court

Sardar vs Navinchandra on 15 December, 2010

Gujarat High Court
Sardar vs Navinchandra on 15 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/2187/2000	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 2187 of 2000
 

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


 

SARDAR
SAROVAR NARMADA NIGAM - Appellant(s)
 

Versus
 

NAVINCHANDRA
P TRASLAVALA & 1 - Defendant(s)
 

=========================================================
 
Appearance : 
MS
SEJAL K MANDAVIA for
Appellant(s) : 1, 
MR YF MEHTA for Defendant(s) :
1, 
UNSERVED-EXPIRED (R) for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 15/12/2010 

 

 
 
ORAL
ORDER

Respondent
No. 2 has expired. Hence, name of respondent No. 2 is allowed to be
deleted.

The matter to come up for final hearing on 24th December
2010.

(K.S.Jhaveri,J.)

mary//

   

Top