Gujarat High Court High Court

Paschim vs Tasvir on 16 November, 2011

Gujarat High Court
Paschim vs Tasvir on 16 November, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16688/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16688 of 2011
 

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

 

PASCHIM
GUJARAT VIJ CO LTD THRO DY.ENGINEER - Petitioner(s)
 

Versus
 

TASVIR
COLOUR LAB THRO SURESHBHAI CHUNIBHAI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SN SINHA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 16/11/2011 

 

 
ORAL
ORDER

1. Heard
Mr.S.N. Sinha, learned advocate for the petitioner. It is submitted
by him that the impugned order dated 21.06.2011 is devoid of reason
in support of the conclusion arrived at.

2. In
support of the above submission, the learned advocate for the
petitioner has placed reliance upon the judgments in the case of
M/s.Kranti Associates Pvt. Ltd. and another Vs. Shri Masood Ahmed
Khan and others reported in 2010(9) Scale 199 and
Assistant Commissioner Vs. M.S. Shukla reported in 2010(9)
Scale 749.

3. Notice,
returnable on 13.12.2011.

(Smt. Abhilasha Kumari, J.)

rakesh/

   

Top