Gujarat High Court
Gujarat vs Vinayakrao on 11 August, 2011
Gujarat High Court Case Information System
Print
SCA/11186/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11186 of 2010
With
CIVIL
APPLICATION No. 846 of 2011
In
SPECIAL
CIVIL APPLICATION No. 11186 of 2010
With
CIVIL
APPLICATION No. 13646 of 2010
In
SPECIAL
CIVIL APPLICATION No. 11186 of 2010
With
CIVIL
APPLICATION No. 98 of 2011
In
SPECIAL
CIVIL APPLICATION No. 11186 of 2010
=========================================================
GUJARAT
STATE FERTILIZERS & CHEMICALS LTD. & 1 - Petitioner(s)
Versus
VINAYAKRAO
SHANTILAL DESAI & 1 - Respondent(s)
=========================================================
Appearance :
M/S
TRIVEDI & GUPTA for Petitioner(s) : 1 - 2.
NOTICE SERVED for
Respondent(s) : 1 - 2.
PARTY-IN-PERSON for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 11/08/2011
ORAL
ORDER
Shri
Desai, learned party-in-person submits that the Full Bench judgment
rendered on the point of the Tribunal being joined as a party needs
elaborate submissions on his part, and, therefore, the orders be
deferred till 7th
September 2011.
The
matter, at his request, is kept on 7th September 2011.
mathew [S.R.
BRAHMBHATT. J.]
Top