Gujarat High Court High Court

Birshamunda vs Commissioner on 20 July, 2010

Gujarat High Court
Birshamunda vs Commissioner on 20 July, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1442/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1442 of 2010
 

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

 

BIRSHAMUNDA
MATASYA UDYOG SAHAKARI MANDLI LTD - Petitioner(s)
 

Versus
 

COMMISSIONER
OF FISHERIES & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MUKUL SINHA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

					Date
: 20/07/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

S.O.

to 27-7-2010 at the request of learned Government Pleader, as he
proposed to place on record necessary material in respect of the
facts of the case, after serving copies thereof upon the petitioner.
Learned counsel for the petitioner requires time for taking
instructions on the material proposed to be placed on record by
learned counsel for the respondents.

(D.H.

Waghela, J.)

(Bankim
N. Mehta, J.)

/JVSatwara/

   

Top