Gujarat High Court Case Information System
Print
CA/4605/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 4605 of 2011
In
SPECIAL
CIVIL APPLICATION No. 21518 of 2007
=========================================================
MANIBHADRA
FINE TRADE SERVICESTHRO' PROPRIETOR - ASHOK MISTR - Petitioner(s)
Versus
CHIEF
COMMISSIONER OF CENTRAL EXCISE & 2 - Respondent(s)
=========================================================
Appearance :
MR
BHARAT T RAO for
Petitioner(s) : 1,
MR YN RAVANI for Respondent(s) : 1 - 2.
MR
SS PANESAR for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 02/05/2011
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
1. This
application seeks fixation of final hearing of Special Civil
Application No. 21518 of 2007.
2. Heard
the learned Advocates for the respective parties. Having regard to
the averments made in the said application the application is
allowed.
3. Registry
is directed to list Special Civil Application No. 21518 of 2007 for
final hearing on 09.05.2011. The application stands disposed of
accordingly.
Sd/-
(H.N.
Devani, J.)
Sd/-
(R.M.
Chhaya, J.)
M.M.BHATT
Top