Gujarat High Court High Court

Samartha vs Union on 16 October, 2008

Gujarat High Court
Samartha vs Union on 16 October, 2008
Author: D.A.Mehta,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12645/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12645 of 2008
 

 


 

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


 

SAMARTHA
BANKING MACHINES PVT LTD & 1 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
DV PARIKH for Petitioner(s) : 1 - 2. 
MR HARIN P RAVAL for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 16/10/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

Notice
returnable on 13.11.2008.

Mr.Harin
P.Raval, learned Assistant Solicitor General of India, waives service
of Notice on behalf of respondent No.1.

Direct
Service permitted.

(D.A.Mehta,
J.)

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top