Gujarat High Court High Court

Kandla vs Union on 2 May, 2011

Gujarat High Court
Kandla vs Union on 2 May, 2011
Author: Harsha Devani,&Nbsp;Mr.Justice R.M.Chhaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/24997/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 24997 of 2005
 

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


 

KANDLA
SHIPCHANDLERS AND SHIP REPAIRERS ASSO. & 2 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
YH MOTIRAMANI for
Petitioner(s) : 1 - 3. 
MR JITENDRA MALKAN for Respondent(s) :
1, 
MR PURVISH J MALKAN for Respondent(s) : 1, 
RULE SERVED for
Respondent(s) : 2 - 3. 
MR DARSHAN M PARIKH for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 02/05/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

On
the request made by learned Advocate for the petitioners, the matter
is adjourned to 03.05.2011.

Sd/-

(H.N.

Devani, J.)

Sd/-

(R.M.

Chhaya, J.)

M.M.BHATT

   

Top