Gujarat High Court High Court

Meghmani vs Union on 9 February, 2011

Gujarat High Court
Meghmani vs Union on 9 February, 2011
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15817/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15817 of 2010
 

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


 

MEGHMANI
ORGANICS LIMITED A PUBLIC LIMITED COMPANY & 1 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PARESH M DAVE for
MR DHAVAL SHAH for Petitioner(s) : 1 - 2. 
DS AFF.NOT FILED (N) for
Respondent(s) : 1 - 2. 
NOTICE SERVED BY DS for Respondent(s) : 3 -
4. 
SINGHI & CO for Respondent(s) : 3 -
4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 09/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

By
consent of the learned advocates for the respective parties, the
matter is adjourned to 18.2.2011.

[HARSHA
DEVANI, J.]

[H.B.ANTANI,
J.]

parmar*

   

Top