Gujarat High Court High Court

Mazda vs State on 17 August, 2010

Gujarat High Court
Mazda vs State on 17 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/4554/1996	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4554 of 1996
 

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

 

MAZDA
TEXTILE INDUSTRIES LTD., - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

==============================================================
Appearance
: 
(MR
PB MAJMUDAR) for
Petitioner(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 1 - 2,
4, 
MR MD PANDYA for Respondent(s) :
3, 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

		Date
: 07/09/2005 

 

 
ORAL
ORDER

1. In
view of the fact that the learned advocate for the petitioner has
been elevated to the Bench of this Court, issue fresh rule to the
petitioner returnable on 24th October, 2005.

2. The
office is directed to show the name of Govt. Pleader for the
respondents No. 1 & 2 Mr. M.D. Pandya for respondents no. 3 &

4.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top