Gujarat High Court Case Information System
Print
SCA/3196/2001 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3196 of 2001
======================================
GUJARAT
PETROFILLS EMPLOYEES CONGRESS & OTHERS
Versus
UNION
OF INDIA & OTHERS
======================================
Appearance :
MR
TUSHAR MEHTA for Petitioner(s) : 1 - 3.
MR KH BAXI for
Respondent(s) : 1 - 2.
MS KN VALIKARIMWALA for Respondent(s) : 1 -
3.
MR RITURAJ M MEENA for Respondent(s) : 1 - 2.
NOTICE SERVED
for Respondent(s) : 3,
OFFICIAL LIQUIDATOR for Respondent(s) :
4,
RULE SERVED for Respondent(s) :
4,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 04/03/2011
ORAL
ORDER
Shri
Rituraj Meena, learned advocate appearing for the respondent No.1,
Union of India states that he would be filing an affidavit-in-reply
at the earliest. He prays for time to enable him to file an
appropriate reply in the matter which, according to me, very
necessary for adjudication of the dispute. Time as prayed for is
granted. Respondent No.1 shall file affidavit-in-reply on or before
25th March 2011. Copy of the affidavit-in-reply shall be
served upon the petitioner and other respondents on or before 21st
March 2011. Petitioner may file his rejoinder to the affidavit on or
before 25th March 2011.
Case
is adjourned.
(J.B.Pardiwala,
J.)
*mohd
Top