Gujarat High Court High Court

Brinks vs Union on 20 June, 2011

Gujarat High Court
Brinks vs Union on 20 June, 2011
Author: Harsha Devani, R.M.Chhaya,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4624/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4624 of 2011
 

with
 

SPECIAL
CIVIL APPLICATION NO.4571 OF 2011
 

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


 

BRINKS
ARYA INDIA PVT LTD - Petitioner(s)
 

Versus
 

UNION
OF INDIA - THROUGH SECRETARY & 6 - Respondent(s)
 

=========================================
 
Appearance : 
MRPAMEHD
for Petitioner(s) : 1, 
RULE
SERVED BY DS for Respondent(s) : 1 - 3,5 - 7. 
MR RJ OZA for
Respondent(s) : 1, 3, 
MR ABHISHEK M MEHTA for Respondent(s) :
4, 
MR NARENDRA KHARE for Respondent(s) :
5, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 20/06/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

Learned
advocates for the petitioners state that they have recently been
served with copies of affidavits in-reply and hence, pray for time.

In
the circumstances, the matters are adjourned to 11th July,
2011.

[HARSHA
DEVANI, J.]

[R.M.CHHAYA,
J.]

parmar*

   

Top