Gujarat High Court
Uttar vs Chairman on 23 August, 2011
Gujarat High Court Case Information System
Print
SA/167/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 167 of 2011
=========================================
UTTAR
GUJARAT VIJ COMPANY LTD - Appellant(s)
Versus
CHAIRMAN
SARDAR SAROVAR NARMADA NIGAM & 1 - Defendant(s)
=========================================
Appearance :
MS
LILU K BHAYA for Appellant(s) : 1,
BHARGAV KARIA & ASSO for
Defendant(s) : 1,
MR MUKESH B DAVE for Defendant(s) :
2,
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 23/08/2011
ORAL
ORDER
Ms.
Lilu K. Bhaya learned advocate for the appellant is reported to be
sick. Hence, the matter is adjourned to 29th August, 2011.
(HARSHA
DEVANI, J.)
(ashish)
Top