Gujarat High Court High Court

Gujarat vs Kanubhai on 13 April, 2010

Gujarat High Court
Gujarat vs Kanubhai on 13 April, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1621/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1621 of 2010
 

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

 

GUJARAT
STATE CO-OPERATIVE MARKETING FEDERATION LIMITED - Petitioner(s)
 

Versus
 

KANUBHAI
NATHUBHAI CHAUDHARI & 17 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GM JOSHI for
Petitioner(s) : 1, 
MR YOGEN N PANDYA for Respondent(s) : 1,4 - 5,9
- 13, 18, 
NOTICE SERVED BY DS for Respondent(s) : 2, 7, 14,
16, 
NOTICE UNSERVED for Respondent(s) : 3, 6, 8, 15,
17, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 13/04/2010 

 

ORAL
ORDER

Heard
learned advocate Mr. GM Joshi on behalf of petitioner, learned
advocate Mr. YN Pandya appearing for respondent no. 1, 4, 5, 9 and
13 and learned advocate Mr. KT Trivedi appearing for rest of
respondents.

Considering
submission made by learned advocates. The question raised and
involved in present petition would require detailed examination.
Hence, Rule. Interim order passed by this Court on 22/2/2010 shall
remain continue till petition is finally decided by this Court.

(H.K.RATHOD,
J)

asma

   

Top