Gujarat High Court High Court

R.B vs Union on 3 May, 2011

Gujarat High Court
R.B vs Union on 3 May, 2011
Author: Harsha Devani,&Nbsp;Mr.Justice R.M.Chhaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5721/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No.5721 of 2004
 

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

R.B.
CONSTRUCTION COMPANY - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 2 - Respondent(s)
 

===================================================== 
Appearance
: 
MR PARESH M DAVE for Petitioner(s)
: 1, 
SERVED BY RPAD - (R) for Respondent(s) : 1, 
MR RJ OZA for
Respondent(s) : 1 - 2. 
MS DHARMISHTA RAVAL for Respondent(s) :
1, 
MR JITENDRA MALKAN for Respondent(s) : 1, 
RULE SERVED for
Respondent(s) :
2, 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
			 

 

			
		
		 
			 

           
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 


Date
: 03/05/2011 

 


 ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

Heard
Mr.Paresh M. Dave, learned advocate for the petitioner, and
Mr.R.J.Oza, learned Standing Counsel on behalf of the respondents.
S.O. to 09.05.2011 for dictation of judgment.

Sd/-

[H.N.

DEVANI, J]

Sd/-

[R.M.

CHHAYA, J]

***

Bhavesh*

   

Top