Gujarat High Court
Padmini vs Union on 5 April, 2011
Gujarat High Court Case Information System
Print
SCA/17812/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 17812 of 2003
With
SPECIAL
CIVIL APPLICATION No. 2039 of 2004
To
SPECIAL
CIVIL APPLICATION No. 2044 of 2004
With
SPECIAL CIVIL APPLICATION
No. 1508 of
2005
=========================================================
PADMINI
EXPORTS & 1 - Petitioner(s)
Versus
UNION
OF INDIA & 2 - Respondent(s)
=========================================================
Appearance
:
MR
PARESH M DAVE for
Petitioner(s) : 1 - 2.
MR RJ OZA for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MS.JUSTICE BELA TRIVEDI
Date
: 05/04/2011
ORAL ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
Heard
Mr. Paresh Dave, learned advocate for the petitioners in Special
Civil Application No.17812 of 2003 and Special Civil Applications
No.2039 of 2004 to 2044 of 2004 and Mr. R.J. Oza, learned senior
standing counsel appearing on behalf of the respondents in the said
petitions and Mr. Deep Vyas, learned advocate for the petitioner in
Special Civil Application No.1508 of 2005. The matter to be posted
for dictation of judgment on 11.04.2011.
[Harsha
Devani, J.]
[Bela
Trivedi, J.]
mrpandya
Top