Gujarat High Court
Vihabhai vs Commissioner on 16 March, 2011
Gujarat High Court Case Information System
Print
SCA/4806/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4806 of 2009
=============================================
VIHABHAI
KARSANBHAI BHARWAD & 1 - Petitioner(s)
Versus
COMMISSIONER
OF CUSTOMS & 5 - Respondent(s)
=============================================
Appearance
:
MR NM KAPADIA for Petitioner(s)
: 1 - 2.
MS AMEE YAJNIK for Respondent(s) : 1,
NOTICE SERVED BY
DS for Respondent(s) : 2 - 3, 5,
MR PS CHAMPANERI for
Respondent(s) : 3,
MS KRINA CALLA AGP for Respondent(s) :
4,
NOTICE SERVED for Respondent(s) : 6,
MS AVANI S MEHTA for
Respondent(s) : 6,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 16/03/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
It
is stated that similar matter is already being dealt with by this
Court in another case preferred by the Refrigerated Truck Owners
Welfare Association. Therein certain directions are issued against
which the said association has moved before the Supreme Court in
Civil Appeal No.4489 of 2009. The case is likely to be listed in 3rd
week of March 2011. For the reason aforesaid, we adjourn the case.
Parties may mention the case after disposal of Civil Appeal No.4489
of 2009 pending before the Supreme Court.
[S.J.MUKHOPADHAYA,
CJ.]
[ANANT
S. DAVE, J.]
//smita//
Top