Gujarat High Court
State vs Narmada on 8 October, 2008
Gujarat High Court Case Information System
Print
LPA/619/1997 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 GUJARAT & 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 MOHIT S. SHAH
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 08/10/2008
ORAL ORDER
(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)
Not
before the Bench to which Hon’ble Ms Justice Harsha N Devani is a
party.
[M.S.
SHAH, J.]
[HARSHA
DEVANI, J.]
sundar/-
Top