Gujarat High Court
Ranchhodbhai vs Union on 25 November, 2010
Gujarat High Court Case Information System
Print
SCA/13931/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13931 of 2009
With
SPECIAL
CIVIL APPLICATION No. 13933 of 2009
With
SPECIAL
CIVIL APPLICATION No. 13935 of 2009
With
SPECIAL
CIVIL APPLICATION No. 4388 of 2010
With
SPECIAL
CIVIL APPLICATION No. 13936 of 2009
With
SPECIAL
CIVIL APPLICATION No. 13932 of 2009
With
SPECIAL
CIVIL APPLICATION No. 3356 of 2010
With
SPECIAL
CIVIL APPLICATION No. 4385 of 2010
With
SPECIAL
CIVIL APPLICATION No. 13934 of 2009
With
SPECIAL
CIVIL APPLICATION No. 4386 of 2010
With
SPECIAL
CIVIL APPLICATION No. 4387 of
2010
=================================================
RANCHHODBHAI
HARIBHAI SUTARIYA - Petitioner(s)
Versus
UNION
OF INDIA THROUGH SECRETARY & 4 - Respondent(s)
=================================================
Appearance
:
MR
BM MANGUKIYA for Petitioner(s) : 1,MS BELA A PRAJAPATI for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 5.
MR PS
CHAMPANERI for Respondent(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 2,
MR PREMAL R JOSHI for Respondent(s) :
5,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 25/11/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
As
prayed by Mr. B.M. Mangukiya, counsel for the petitioners, post these
matters on 20.12.2010 at 02.30 p.m.
(S.J.
MUKHOPADHAYA, C.J.)
(K.M.
THAKER, J.)
[sn
devu] pps
Top