Gujarat High Court High Court

Hilldeept vs State on 16 December, 2010

Gujarat High Court
Hilldeept vs State on 16 December, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12530/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

			
     SPEAKING TO MINUTES
 

IN
 

	
  CIVIL APPLICATION - FOR DIRECTION No. 12530 of 2010
 

In


 

CIVIL
APPLICATION - FOR DIRECTION No. 9783 of 2010
 

In
 


SPECIAL CIVIL
APPLICATION No. 891 of 2006
 

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


 

HILLDEEPT
FARM PVT LTD THROUGH DIRECTOR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MS
SRUSHTI A THULA for
Petitioner(s) : 1, 
MR RASHESH RINDANI AGP  for Respondent(s) :
1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 26/10/2010 

 

 
 
ORAL
ORDER

Heard.

On the facts and circumstances of the case, the date “01st
November 2005” in paragraph 5, line 6 of the order dated
18.10.2010 passed in Civil Application No. 12530 of 2010 in Civil
Application No. 9783 of 2010 in Special Civil Application No. 891 of
2006 shall be read as “01st
November 2001”.

The
speaking to minutes stands disposed of accordingly.

(K.S.JHAVERI,
J.)

niru*

   

Top