Gujarat High Court
India vs Union on 13 May, 2011
Gujarat High Court Case Information System
Print
SCA/6364/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No.6364 of 2011
=========================================
INDIA
SALES & 1 - Petitioner(s)
Versus
UNION
OF INDIA - THROUGH SECRETARY & 2 - Respondent(s)
=========================================
Appearance:
MR
PARESH M DAVE for
Petitioner(s): 1 - 2.
None for Respondent(s): 1 -
3.
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
and
HONOURABLE
MR. JUSTICE R.M.CHHAYA
Date
: 13/05/2011
ORAL
ORDER
(Per:
HONOURABLE MS. JUSTICE HARSHA DEVANI)
1. Heard
Mr. Paresh Dave, learned advocate for the petitioners.
2. Issue
notice returnable on 23rd June, 2011. Direct Service is
permitted qua respondents no.2 and 3. In the meanwhile, the
respondents are restrained from making any coercive recovery in
relation to the Order-in-Appeal dated 26th April,
2011/27th April, 2011.
(
Harsha Devani, J. )
(
R.M. Chhaya, J. )
hki
Top