Gujarat High Court
Sahakari vs Through on 23 February, 2011
Gujarat High Court Case Information System
Print
SCA/15611/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15611 of 2010
With
CIVIL
APPLICATION No. 12118 of 2010
In
LETTERS PATENT APPEAL (STAMP) No. 1829 of 2010
=========================================
ADIVASI
HASTAKALA UDHYOG
SAHAKARI
MANDALI LTD & 3 - Petitioner(s)
Versus
STATE
OF GUJARAT -
THROUGH
PRINCIPAL SECRETARY & 3 - Respondent(s)
=========================================
Appearance :
MR
HASIT H JOSHI for Petitioner(s) : 1 - 4.
GOVERNMENT PLEADER for
Respondent(s) : 1,
MRS VD NANAVATI for Respondent(s) : 2 -
3.
NOTICE SERVED BY DS for Respondent(s) : 4,
MR SN THAKKAR for
Respondent(s) : 4,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 23/02/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Process
fee be paid by 1.3.2011, failing which the case shall stand dismissed
without further reference to the Bench. Post the matter on
22.3.2011.
(S.J.
Mukhopadhaya, C.J.)
(Akil
Kureshi, J.)
*/Mohandas
Top