Gujarat High Court High Court

C.K vs Gujarat on 1 April, 2011

Gujarat High Court
C.K vs Gujarat on 1 April, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/653/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - 

 

FOR
RESTORATION No. 653 of 2009
 

In


 

FIRST
APPEAL No. 1921 of 2006
 

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


 

C.K.
DHAMI & 2 - Applicant(s)
 

Versus
 

GUJARAT
INDUSTRIAL INVESTMENT 

 

CORPORATION
LTD & 2 - Opponent(s)
 

=========================================
 
Appearance : 
MR
JR SHAH for Applicant(s) : 1 - 3. 
MR RD DAVE for Opponent(s) :
1, 
DS AFF.NOT FILED (N) for Opponent(s) : 2 -
3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 01/04/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Let
fresh notice be issued on respondents Nos. 2 and 3 through Court and
Direct service. Post the matter on 9.5.2011.

(S.J.

Mukhopadhaya, C.J.)

(K.M.Thaker,
J.)

*/Mohandas

   

Top