Gujarat High Court High Court

========================================= vs Mr Amar D Mithani For on 2 May, 2011

Gujarat High Court
========================================= vs Mr Amar D Mithani For on 2 May, 2011
Author: B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4562/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 4562 of 2011
 

In


 

CIVIL
APPLICATION No. 4023 of 2010
 

To


 

CIVIL
APPLICATION - FOR ORDERS No. 4568 of 2011
 

In


 

CIVIL
APPLICATION No. 4029 of 2010
 

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

STATE
OF GUJARAT 

 

Versus
 

SHETH
CONSTRUCTION COMPANY 

 

========================================= 
Appearance
: 
GOVERNMENT PLEADER for
Applicant 
MR AMAR D MITHANI for
Respondent 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE BELA TRIVEDI
		
	

 

Date
: 02/05/2011 

 

 
COMMON
ORAL ORDER

Mr.Pathak,
learned AGP for the applicant – State of Gujarat states that
the cheques for the payment of money as directed by the Court vide
order dated 23rd June, 2010 (at Annexure-A) are ready and
they are lying with the department which would be handed over to the
concerned parties. Mr.A. D. Mithani, learned advocate for the
respondent states that the respondents – tenants have already
challenged the order passed by this Court on 23rd June,
2010 in all the Civil Applications. Hence, the matter is kept on 20th
June, 2011.

[
BELA TRIVEDI, J. ]

vijay

   

Top