Gujarat High Court
Chandalaj vs State on 6 May, 2011
Gujarat High Court Case Information System
Print
LPA/631/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 631 of 2011
In
SPECIAL
CIVIL APPLICATION No. 3601 of
2011
=================================================
CHANDALAJ
SEVA SAHAKARI MANDLI LIMITED - THROUGH CHAIRMAN & 15 -
Appellant(s)
Versus
STATE
OF GUJARAT - THROUGH DEPUTY SECRETARY & 3 - Respondent(s)
=================================================
Appearance
:
MRCHIRAGBPATEL
for Appellant(s) : 1 - 16.
MRS MANISHA LAVKUMAR SHAH AGP for
Respondent(s) : 1 - 3.
NOTICE SERVED BY DS for Respondent(s) :
4,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 06/05/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Learned
A.G.P. sought for and allowed further two weeks’ time to file reply
affidavit. Post the matter on 13th June 2011 within ten cases.
(S.J.
MUKHOPADHAYA, C.J.)
(J.B.
PARDIWALA, J.)
[sn
devu] pps
Top