Citation : 2022 Latest Caselaw 539 Gua
Judgement Date : 15 February, 2022
Page No.# 1/2
GAHC010022752022
THE GAUHATI HIGH COURT
(HIGH COURT OF ASSAM, NAGALAND, MIZORAM AND ARUNACHAL PRADESH)
I.A.(Civil)/308/2022
THE UNION OF INDIA
REPRESENTED BY GENERAL MANAGER
NF RAILWAY
MALIGAON
GUWAHATI 781011
VERSUS
M/S MEGHALAYA CEMENTS LTD.
LOHIA HOUSE
FANCY BAZAR
GUWAHATI 01
NOW SHIFTED AT MEGHA PLAZA
4TH FLOOR
GS ROAD
GUWAHATI 05
ASSAM
------------
Advocate for : MR. B K DAS
Advocate for : appearing for M/S MEGHALAYA CEMENTS LTD.
Page No.# 2/2
BEFORE
HONOURABLE MR. JUSTICE PARTHIVJYOTI SAIKIA
ORDER
15.02.2022
Since the connected appeal is admitted for hearing, the operation of the impugned Judgment and Order dated 05.11.2021 passed by the Railway Claims Tribunal, Guwahati Bench in OA No. 179/2011 shall remain stayed till disposal of the appeal.
The IA(C) stands disposed of.
JUDGE
Comparing Assistant
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!