Gujarat High Court High Court

Union vs Nilkanth on 23 June, 2009

Gujarat High Court
Union vs Nilkanth on 23 June, 2009
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/417720/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 4177 of 2007
 

In


 

LETTERS
PATENT APPEAL No. 1671 of 2006
 

In
SPECIAL CIVIL APPLICATION No. 16500 of 2005
 

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


 

UNION
OF INDIA - Petitioner(s)
 

Versus
 

NILKANTH
TULSIDAS BHATIA & 7 - Respondent(s)
 

=============================================
 
Appearance : 
MR
HARIN P RAVAL for Petitioner(s) : 1,MS MEGHA
JANI for Petitioner(s) : 1, 
MR
YF MEHTA for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 2 - 3, 7, 
MR
HARIN P RAVAL for Respondent(s) : 4 - 5. 
RULE
NOT RECD BACK for Respondent(s) : 6, 
MR
DEVANG VYAS AGP for Respondent(s) :
8, 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 23/06/2009 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

Learned
counsel for the applicants prays for one month’s time.

On
the request made by learned counsel, matter is adjourned to
22.07.2009.

(K.S.

RADHAKRISHNAN, C.J.)

(AKIL
KURESHI, J.)

[sn
devu] pps

   

Top