Gujarat High Court High Court

State vs Narmada on 11 September, 2008

Gujarat High Court
State vs Narmada on 11 September, 2008
Author: Ravi R.Tripathi,&Nbsp;Honourable K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

LPA/6/1997	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 6 of 1997
 

In


 

SPECIAL
CIVIL APPLICATION No. 821 of 1995
 

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

 

STATE
OF GUJ & 1 - Appellant(s)
 

Versus
 

NARMADA
CEMENT COMPANY LTD - Respondent(s)
 

=========================================================
 
Appearance
: 
GOVERNMENT
PLEADER for
Appellant(s) : 1
- 2. 
MR
MANISH R BHATT for
Respondent(s) :
1, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 11/09/2008  
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

At
the request of learned AGP, Ms. Tanuja Kachhi, the matter is
adjourned to 25th September, 2008. The learned AGP to
find out the status of Special Civil Suit No. 351 of 1992 and Special
Civil Suit No. 464 of 1994 pending in the Court of learned Civil
Judge (SD), Surat.

[
Ravi R. Tripathi, J. ]

[
K.M. Thaker, J. ]

rmr.

   

Top