Gujarat High Court
Vadodara vs O.L.Of on 31 July, 2008
Gujarat High Court Case Information System
Print
OJCA/17020/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 170 of 2008
In
O.J.APPEAL
No. 121 of 2008
With
CIVIL
APPLICATION No. 171 of 2008
In
O.J.APPEAL
(Stamp) No. 1891 of 2004
=========================================================
VADODARA
KAMDAR UNION - Applicant(s)
Versus
O.L.OF
WINDSOR FOODS PVT.LTD. & 4 - Respondent(s)
=========================================================
Appearance
:
MR
RD RAVAL for
Applicant(s) : 1,
MR MRUGESH JANI for Respondent(s) : 1,
MR
BHAVESH B CHOKSHI for Respondent(s) : 2,
MR MANOJ N POPAT for
Respondent(s) : 3,
None for Respondent(s) : 4,
MR AR GUPTA for
Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 31/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
These
matters are heard to some extent. Mr.R.D.Raval, learned advocate
appearing for the applicant/appellant prays for time to file
rejoinder to the affidavit-in-reply filed by the
opponents/respondents to the delay condonation application. Looking
to the facts and circumstances of the case, the delay condonation
application as well as appeals would be heard together.
S.O.
to 5.8.2008 at 2:15 p.m.
Office
is directed to notify OJ Appeal (Stamp) No.1891 of 2004.
(K. A. PUJ, J.) (B. N. MEHTA, J.)
kks
Top