Gujarat High Court Case Information System
Print
SCA/66/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 66 of 2010
=========================================================
MEHTA
INTEGRATED FINANCE LIMITED - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance :
MR
HARMISH K SHAH for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 1 - 3.
MR MB GANDHI
for Respondent(s) : 4,
MR CHINMAY M GANDHI for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 29/01/2010
ORAL
ORDER
It
has been reported by the learned counsel for the respondents that the
Division Bench, on 28.01.2010, has passed the following order in
Letters Patent Appeal No. 113 of 2010 and allied matters:
Instead
of passing any specific order, we are of the view that Special Civil
Application No. 66 of 2010, wherein similar questions are involved,
should also be heard along with this appeal. It is accordingly
ordered to list the appeal on 11.02.2010 along with Special Civil
Application No. 66 of 2010.
Civil
Application stands disposed of.
Hence,
office to list the matter accordingly. Petitioner to supply the
second set.
[JAYANT
PATEL, J.]
jani
Top