Gujarat High Court High Court

Indokem vs State on 16 July, 2010

Gujarat High Court
Indokem vs State on 16 July, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7863/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No.7863 of 2010
 

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

INDOKEM
LTD & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH & 3 - Respondent(s)
 


=================================================== 
Appearance
: 
MR TANVISH U BHATT for M/S WADIA
GHANDY & CO for Petitioner(s) : 1 - 2. 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

           
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 


Date
: 16/07/2010 

 


 ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)

Heard
the learned advocate for the petitioners.

NOTICE
returnable on 23rd July, 2010. Direct service is
permitted.

Sd/-

[D. A.

MEHTA, J]

Sd/-

[
H.N.DEVANI, J]

***

Bhavesh*

   

Top