Gujarat High Court High Court

Shree vs State on 30 November, 2010

Gujarat High Court
Shree vs State on 30 November, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15220/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15220 of
2010 
 
=========================================================

 

SHREE
SAURASHTRA CHEMICALS MAZDOOR SANGH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GM JOSHI for
Petitioner 
GOVERNMENT PLEADER for Respondent No : 1 
None for
Respondent Nos : 2 -
4 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 30/11/2010 

 

 
 
ORAL
ORDER

Leave
to amend as per the draft amendment.

Notice
returnable on 9th December, 2010.

Ms.

Monali Bhatt, learned Assistant Government Pleader waives service of
notice on behalf of respondent No.1. Mr. K.L. Gandhi, learned
advocate appearing for Nanavati Associates, waives service of notice
on behalf of respondent No.4.

Since
record is very bulky, the petitioner is permitted to serve the copy
of memo of petition to the respondent Nos.1 to 3, as advance copy is
already served by the petitioner to the Government Pleader’s Office.

(K.A.

PUJ, J.)

Pankaj

   

Top