Gujarat High Court High Court

Subhashchandra vs National on 17 June, 2010

Gujarat High Court
Subhashchandra vs National on 17 June, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/393/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 393 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 13849 of 2009
 

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


 

SUBHASHCHANDRA
NARANBHAI GHODASARA & 3 - Appellant(s)
 

Versus
 

NATIONAL
HIGHWAY AUTHORITY OF INDIA & 1 - Respondent(s)
 

================================================
 
Appearance : 
MR
SK PATEL for Appellant(s) : 1 - 4. 
DS AFF.NOT FILED (N) for
Respondent(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
2, 
================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 17/06/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
counsel for the appellant permitted to give the correct and present
address of the first respondent.

Let
fresh notice be issued on the first respondent with such present and
correct address. Direct notice is permitted.

Post
the matter on 12th July,2010.

[S.J.

MUKHOPADHAYA, C.J.]

[AKIL
KURESHI, J.]

Sundar/-

   

Top