Gujarat High Court High Court

========================================= vs None For on 28 February, 2011

Gujarat High Court
========================================= vs None For on 28 February, 2011
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/661/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 661 of 2011
 

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

M/S
SWATI CORPORATION 

 

Versus
 

M/S
NARMADA CEMENT CO LTD [A SUBSIDIARY OF L & T LTD.] NOW 

 

========================================= 
Appearance
: 
MR ANSHIN H DESAI for
Appellant 
None for
Respondent 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 28/02/2011 

 

 
ORAL
ORDER

Heard
Mr.A. H. Desai, learned counsel for the appellant and perused the
impugned judgment and order rendered by the Trial Court. Considering
the facts and circumstances of the case, appeal is admitted.

[
J. C. UPADHYAYA, J. ]

vijay

   

Top