Gujarat High Court
Shree vs Union on 10 February, 2011
Gujarat High Court Case Information System
Print
SCA/603/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 603 of 2011
=========================================================
SHREE
LABDHI PRINTS & 1 - Petitioner(s)
Versus
UNION
OF INDIA & 2 - Respondent(s)
=========================================================
Appearance
:
MR
PARESH M DAVE for
Petitioner(s) : 1 - 2.
NOTICE NOT RECD BACK for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 10/02/2011
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
In
view of the Leave Note filed by Mr. Paresh M. Dave, learned advocate
for the petitioner, the matter is adjourned to 24th
February 2011.
[HARSHA
DEVANI, J]
[H.B.
ANTANI, J.]
mathew
Top