Gujarat High Court High Court

Consumer vs The on 3 September, 2010

Gujarat High Court
Consumer vs The on 3 September, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/19544/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 19544 of 2007
 

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

 

CONSUMER
PROTECTION CENTRE - Petitioner
 

Versus
 

THE
ASSITANT DIRECTOR (CWF II) & 2 - Respondents
 

=========================================================
 
Appearance
: 
MR
KL DAVE for
Petitioner : 1, 
MR
HRIDAY BUCH for
Respondent : 1, 
MR
HARIN P RAVAL for
Respondent: 2, 
GOVERNMENT
PLEADER for
Respondent: 3, 
NOTICE
NOT RECD BACK for
Respondent:
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 07/03/2008 

 

 
 
ORAL
ORDER

Shri.

Dave, learned counsel for the petitioner is afforded last opportunity
to produce whatever documents he wants to produce in support of the
case. Otherwise on the next occasion the matter shall be disposed of
as no case is made out in favour of the petitioner. Shri. Dave is to
clarify with regard to the averments made in para-6 of the affidavit
with regard to the criminal case pending against the petitioner.
Adjourned to 26/3/2008.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top