Gujarat High Court High Court

Hadiyol vs Union on 1 August, 2011

Gujarat High Court
Hadiyol vs Union on 1 August, 2011
Author: V. M. G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14725/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14725 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 1520 of 2010
 

To


 

SPECIAL
CIVIL APPLICATION No. 1521 of 2010 

 

With


 

SPECIAL
CIVIL APPLICATION No. 3118 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 3125 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 4550 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 8710 of 2010
 

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


 

HADIYOL
CHANDANSINH RATUJI - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 3 - Respondent(s)
 

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


 

Appearance
: 
MR
GIRISH K PATEL for Petitioner(s) : 1, 
MR PS CHAMPANERI for
Respondent(s) : 1, 
RULE SERVED BY DS for Respondent(s) : 2 - 4. 
MR
MK VAKHARIA for Respondent(s) :
4, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

			
 Date : 01/08/2011 

 

 
				ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Learned
counsel appearing for Union of India pray that they want to place on
record the communication dated 20.6.2011 within a week. They are
permitted to file additional affidavit-in-reply. Rejoinder may be
filed within a week thereafter. List on 17.8.2011.

(V.M.SAHAI,J)

(G.B.SHAH,J)

***vcdarji

   

Top