Citation : 2021 Latest Caselaw 313 Guj
Judgement Date : 11 January, 2021
C/FA/2917/2018 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/FIRST APPEAL NO. 2917 of 2018
With
CIVIL APPLICATION (FOR STAY) NO. 1 of 2018
In R/FIRST APPEAL NO. 2917 of 2018
With
CIVIL APPLICATION (FOR PRODUCTION OF ADDITIONAL EVIDENCES)
NO. 1 of 2020
In R/FIRST APPEAL NO. 2917 of 2018
With
R/FIRST APPEAL NO. 2919 of 2018
With
CIVIL APPLICATION (FOR STAY) NO. 1 of 2018
In R/FIRST APPEAL NO. 2919 of 2018
With
R/FIRST APPEAL NO. 2920 of 2018
With
CIVIL APPLICATION (FOR STAY) NO. 1 of 2018
In R/FIRST APPEAL NO. 2920 of 2018
With
R/FIRST APPEAL NO. 2922 of 2018
With
CIVIL APPLICATION (FOR STAY) NO. 1 of 2018
In R/FIRST APPEAL NO. 2922 of 2018
With
R/FIRST APPEAL NO. 2924 of 2018
With
CIVIL APPLICATION (FOR STAY) NO. 1 of 2018
In R/FIRST APPEAL NO. 2924 of 2018
With
R/FIRST APPEAL NO. 2930 of 2018
With
CIVIL APPLICATION (FOR STAY) NO. 1 of 2018
In R/FIRST APPEAL NO. 2930 of 2018
With
R/FIRST APPEAL NO. 2931 of 2018
With
CIVIL APPLICATION (FOR STAY) NO. 1 of 2018
In R/FIRST APPEAL NO. 2931 of 2018
With
R/FIRST APPEAL NO. 2935 of 2018
With
CIVIL APPLICATION (FOR STAY) NO. 1 of 2018
In R/FIRST APPEAL NO. 2935 of 2018
Page 1 of 2
Downloaded on : Sat Feb 27 01:56:50 IST 2021
C/FA/2917/2018 ORDER
With
R/FIRST APPEAL NO. 2936 of 2018
With
CIVIL APPLICATION (FOR STAY) NO. 1 of 2018
In R/FIRST APPEAL NO. 2936 of 2018
==========================================================
DEPUTY CHIEF ENGINEER (CORN) G.P.
Versus
PRATAPJI SAMJI DABHI & 1 other(s)
==========================================================
Appearance:
MS ARCHANA U AMIN(2462) for the Appellant(s) No. 1
MR YATIN SONI(868) for the Defendant(s) No. 1.1,1.2,1.3,1.4
NOTICE SERVED(4) for the Defendant(s) No. 2
UNSERVED EXPIRED (N)(9) for the Defendant(s) No. 1
YASHASHVI Y SONI(9892) for the Defendant(s) No. 1.1,1.2,1.3,1.4
==========================================================
CORAM: HONOURABLE MR. JUSTICE N.V.ANJARIA
and
HONOURABLE MR. JUSTICE A.S. SUPEHIA
Date : 11/01/2021
ORAL ORDER
(PER : HONOURABLE MR. JUSTICE N.V.ANJARIA)
It was stated before us by learned advocates appearing for the parties that the First Appeal No. 2915 of 2018 to First Appeal No. 2946 of 2018 are cognate appeals arising from the judgment of the Reference Court which are required to be listed together with the captioned appeals to be considered simultaneously for further orders.
Accordingly, the Registry shall list the aforementioned First Appeal No. 2915 of 2018 to First Appeal No. 2946 of 2018 including the captioned Appeals, on 10.2.2021.
(N.V.ANJARIA, J)
(A. S. SUPEHIA, J) C.M. JOSHI
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!