Gujarat High Court High Court

M/S vs Forward on 6 July, 2011

Gujarat High Court
M/S vs Forward on 6 July, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8377/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8377 of 2011
 

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

 

M/S
NEPTUNE OVERSEAS LIMITED THRO KAILASH RAM KISHAN GUPTA -
Petitioner(s)
 

Versus
 

FORWARD
MARKETS COMMISSION MINISTRY OF CONSUMER AFFAIRS & 6 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SB VAKIL,SENIOR ADVOCATE WITH MR PARITOSH CALLA
for
Petitioner : 1 
None for Respondent(s) : 1 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 06/07/2011  
ORAL ORDER

The
learned counsel for the petitioner has moved a draft amendment. The
same is granted and may be carried out, during the course of the day.

Heard
Mr.S.B.Vakil, learned Senior Advocate with Mr.Paritosh Calla, learned
counsel for the petitioner and Mr.P.S.Champaneri, learned Assistant
Solicitor General of India for respondent No.6 (Union of India), who
has appeared on an advance copy of the petition.

List
on 08.07.2011 for dictation and/or pronouncement of order.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top