Gujarat High Court High Court

Vinod vs Shreecinema on 28 March, 2011

Gujarat High Court
Vinod vs Shreecinema on 28 March, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9739/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

SPECIAL
CIVIL APPLICATION No. 9739 of
2009 
=========================================================

 

VINOD
BHAGWANDAS BHAVSAR & 5 - Petitioner(s)
 

Versus
 

SHREECINEMA,THRO.CHAIRMAN/MANAGINGDIRECTORCHAITANYA
& 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TR MISHRA for
Petitioner(s) : 1 - 6. 
NOTICE SERVED BY DS for Respondent(s) : 1 -
2. 
MR DG SHUKLA for Respondent(s) : 1, 
MRHARSHEELDSHUKLA for
Respondent(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 28/03/2011 

 

ORAL
ORDER

Learned
Advocate Mr. TR Mishra is appearing for petitioner. Learned Advocate
Mr. DG Shukla is appearing for respondent No.1. Learned AGP Mr. AL
Sharma is appearing for respondent NO.2. Today, when matter is taken
up by this court for hearing, learned advocate Mr. Naidu made a
mention on behalf of learned advocate Mr. DG Shukla appearing for
respondent NO.1 that there are chances of settlement of matter
between parties and for that, one week’s time may be given. However,
learned advocate Mr.Mishra appearing for petitioner is not agreeable
to this proposition. However, in interest of justice, matter is
adjourned to 5th April, 2011.

(H.K.

Rathod,J.)

Vyas

   

Top