Gujarat High Court
Vadgas vs State on 21 January, 2011
Gujarat High Court Case Information System
Print
SCA/14213/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14213 of 2010
=========================================
VADGAS
REALITY PVT. LTD THROUGH AUTHORISED DIRECTOR - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH ASSISTANT COMMISSIONER & 3 - Respondent(s)
=========================================
Appearance
:
MR AJ
SHASTRI for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 1 - 3.
DS AFF.NOT
FILED (N) for Respondent(s) :
4,
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
and
HONOURABLE
MR. JUSTICE H.B.ANTANI
Date
: 21/01/2011
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE HARSHA DEVANI)
Mr.
A.J. Shastri, learned advocate for the petitioner prays for time to
file affidavit-in-rejoinder. The matter is adjourned to 28th
January, 2011.
(
Harsha Devani, J. )
(
H.B. Antani, J. )
hki
Top