Gujarat High Court High Court

Gujarat vs State on 30 June, 2011

Gujarat High Court
Gujarat vs State on 30 June, 2011
Author: V. M. G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8188/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8188 of 2011
 

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

GUJARAT
STATE COOPERATIVE MARKETING FEDERATION LTD THROUGH & 1 -
Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
 

================================================= 
Appearance
: 
MR DIPEN A DESAI for
Petitioner(s) : 1, 
Mr N J Shah, Asstt.GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 30/06/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

RULE
returnable on 08.07.2011. Mr N J Shah, learned AGP waives service
of Rule on behalf of respondent No.1. Direct service is permitted
for rest of the respondents.

[V.

M. SAHAI, J.]

[G.

B. SHAH, J.]

msp

   

Top