Gujarat High Court
Mahendrasinh vs Union on 10 October, 2011
Gujarat High Court Case Information System
Print
SCA/14027/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14027 of 2011
=========================================================
MAHENDRASINH
DILAVARSINH RAJ & 1 - Petitioner(s)
Versus
UNION
OF INDIA THRO SECRETARY MINISTRY OF & 5 - Respondent(s)
=========================================================
Appearance
:
MR
JA ADESHRA for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 2, 6,
MR ABHISHEK MEHTA FOR M/S
TRIVEDI & GUPTA for Respondent(s) : 3 -
5.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 10/10/2011
ORAL
ORDER
Mr.Abhishek
Mehta, learned advocate for M/s.Trivedi and Gupta for respondents
Nos.3 and 5, prays for further time in order to file
affidavit-in-reply.
Mr.Y.L.Dave,
who is the Competent Authority, GAIL (India) Limited, and has been
impleaded as respondent No.2, by designation, is present in the Court
today, and prays for time in order to engage an advocate and file the
affidavit-in-reply.
List
on 09.11.2011.
(Smt.
Abhilasha Kumari, J.)
(sunil)
Top