Gujarat High Court High Court

Khedut vs State on 10 February, 2011

Gujarat High Court
Khedut vs State on 10 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1445/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 1445 of 2011
 

In


 

LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2746 of 2010
 

In
 


SPECIAL
CIVIL APPLICATION No. 8608 of 2010
 

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


 

KHEDUT
SAHAKARI KHAND UDYOG MANDLI LIMITED THROUGH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
 

=================================================
 
Appearance : 
MR
MK VAKHARIA for Petitioner(s) : 1, 
None for Respondent(s) : 1 - 2,
2.2.1, 2.2.2, 2.2.3, 2.2.4,2.2.5 -
3. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 10/02/2011  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Let
notice be issued on respondent No. 2 series and 3 both in the Civil
Application for condonation of delay and the proposed appeal. Direct
notice is permitted.

Ms
Krina P Calla, learned AGP accepts and waives notice on behalf of the
1st respondent. The counsel for the petitioner will serve
a copy of each of the paper books on her by tomorrow.

Post
the matter on 17th March, 2011.

[S.

J. MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

sundar/-

   

Top