Gujarat High Court High Court

Lord vs Sardar on 28 January, 2011

Gujarat High Court
Lord vs Sardar on 28 January, 2011
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/363/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 363 of 2011
 

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

 

LORD
SHREE KRISHNA TRUST - THROUGH PRESIDENT R M PATEL - Petitioner(s)
 

Versus
 

SARDAR
KRUSHI NAGAR - DANTIWADA AGRICULTURE UNIVERSITY & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TR MISHRA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

					Date
: 28/01/2011  
ORAL ORDER

Learned
advocate Mr.Mishra wants some time to collect additional material and
take detailed instructions in the matter. Adjourned to 4th
February 2011. The pamphlet published by the petitioner is made
available by learned Assistant Government Pleader Mr.Himanshu K.
Patel, which is handed over to Mr.Mishra to enable him to take
detailed instructions with regard to the contents of that pamphlet,
more particularly, the statement made to the effect that, ‘it is
recognised by the Government’; and order dated 7th October
2008 of the High Court referred to in the pamphlet. Xerox copy of
the same is retained on the file.

(RAVI
R. TRIPATHI, J.)

karim

   

Top