Gujarat High Court
Harishbhai vs Food on 30 April, 2010
Gujarat High Court Case Information System Print CA/2776/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 2776 of 2010 In LETTERS PATENT APPEAL No. 1194 of 2006 In SPECIAL CIVIL APPLICATION No. 7530 of 1997 ========================================= HARISHBHAI L LEVA & 52 - Petitioner(s) Versus FOOD CORPORATION OF INDIA & 3 - Respondent(s) ========================================= Appearance : GIRISH PATEL ASSOC for Petitioner(s) : 1 - 53. MR YF MEHTA for Respondent(s) : 1 - 4. ========================================= CORAM : HONOURABLE MR.JUSTICE D.H.WAGHELA and HONOURABLE MR.JUSTICE MD SHAH Date : 30/04/2010 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
application is partly allowed and disposed with the direction that
Letters Patent Appeal No. 1194 of 2006 shall be listed for hearing on
17.06.2010.
[D.H.WAGHELA,
J.]
[M.D.SHAH,
J.]
Jyoti
Top