Gujarat High Court
State vs Gujarat on 8 April, 2011
Gujarat High Court Case Information System
Print
FA/1207/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 1207 of 2011
To
FIRST
APPEAL No. 1213 of 2011
=========================================================
STATE
OF GUJARAT & 2 - Appellant(s)
Versus
GUJARAT
PETROSYNTHESIS LTD. - Defendant(s)
=========================================================
Appearance :
MS
MOXA THAKKAR, AGP for Appellant(s)
: 1 - 3.
MR AJ PATEL for Defendant(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 08/04/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Admit.
To be heard with First Appeal No.788/07. As there is no stay
application, it is observed that the pendency of the present appeals
shall not operate as a bar to the original claimants to move for
execution and implementation of the award passed by the Reference
Court in accordance with law, unless it is so stayed by the competent
Court.
(JAYANT
PATEL, J.)
(H.B.
ANTANI, J.)
*bjoy
Top