Gujarat High Court High Court

Kheezer vs Gujarat on 24 February, 2011

Gujarat High Court
Kheezer vs Gujarat on 24 February, 2011
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9866/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9866 of 2010
 

 
 
=========================================================

 

KHEEZER
STEELS - Petitioner(s)
 

Versus
 

GUJARAT
INDUSTRIAL DEVELOPMENTCORPORATION & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CB UPADHYAYA for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
4. 
MR NV ANJARIA for Respondent(s) : 1, 
MR MB GANDHI for
Respondent(s) : 4, 
MR CHINMAY M GANDHI for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 24/02/2011 

 

 
 
ORAL
ORDER

Learned
advocate Mr. B.T. Rao states that he desires to make an application
to be joined as a party for which some time may be granted with
consent. S.O. to 9.3.2011. Ad-interim relief granted earlier to
continue till then.

(Rajesh
H. Shukla, J.)

(hn)

   

Top