Gujarat High Court High Court

Agricultural vs State on 8 March, 2010

Gujarat High Court
Agricultural vs State on 8 March, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6521/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6521 of 2004
 

With


 

SPECIAL
CIVIL APPLICATION No. 15279 of 2004
 

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

 

AGRICULTURAL
PRODUCE MARKET COMMITTEE LIMDI & 9 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Petitioner(s) : 1 - 2. 
GOVERNMENT PLEADER for Respondent(s) : 1 -
3. 
MR PUSHPADATTA VYAS for Respondent(s) : 1, 
MR DILIPSINH
PARMAR for Respondent(s) : 1, 
MS JYOTIBEN BHATT for HL PATEL
ADVOCATES for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 08/03/2010  
 
ORAL ORDER

Mr.B.M.Mangukiya,
learned counsel for the petitioners in Special Civil Application
No.6521/2004 is not present. However, Ms.Jyotiben Bhatt, learned
advocate for H.L.Patel Advocates for the petitioners in connected
Civil Application and petition is present. As all the learned counsel
are not present today, list on 29.04.2010.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top