Gujarat High Court
====================================== vs 9 on 12 August, 2010
Gujarat High Court Case Information System
Print
SCA/9262/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9262 of 2010
======================================
NATHABHAI
MANSURBHAI AND OTHERS
Versus
CHAIRMAN
& MANAGING DIRECTOR AND OTHERS
======================================
Appearance
:
MR
BD KARIA for Petitioner Nos.1,1.2.1 - 2,2.2.1 - 16,16.2.1 - 18,18.2.1
- 19,19.2.1 - 20,20.2.1 - 28,28.2.1 - 42,42.2.1 - 46,46.2.1 -
52,52.2.1 - 53,53.2.1 - 58,58.2.1 - 68,68.2.1 - 74,74.2.1 - 75,75.2.1
- 79,79.2.1 - 83,83.2.1 - 85,85.2.1 - 92.
MR GM AMIN for
Respondent Nos.1-2.
MS
MONALI BHATT, AGP Respondent
No.3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 12/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
1. NOTICE
returnable on 27th August 2010. Learned counsel, Mr.Amin
appears for respondent nos.1 and 2 and waives service. Learned AGP
waives service for respondent no.3. The petition may be taken up for
final disposal on that date.
2. At
the request of learned counsel, Mr.Karia, petitioner nos.6 and 27 are
permitted to be deleted. In the meantime, it will be open for the
trial Court to proceed with Reference subject to right of the
petitioner to seek adjournment in case of necessity.
(D.H.Waghela,
J.)
(Bankim
N.Mehta, J.)
*malek
Top