Gujarat High Court
Messrs vs Union on 3 February, 2011
Gujarat High Court Case Information System
Print
SCA/14487/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14487 of 2010
=========================================
MESSRS
STANDARD INDUSTRIES LIMITED & 1 - Petitioner(s)
Versus
UNION
OF INDIA THROUGH SECRETARY & 2 - Respondent(s)
=========================================
Appearance :
MR
PARESH M DAVE for
Petitioner(s) : 1 - 2.
NOTICE SERVED for Respondent(s) : 1,
MS
AMEE YAJNIK for Respondent(s) : 1 - 3.
NOTICE SERVED BY DS for
Respondent(s) : 2 - 3.
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 03/02/2011
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
The
learned counsel for the petitioner states that affidavit in reply
would be filed during the course of day. In the circumstances, the
matter is adjourned to 23.2.2011.
[HARSHA
DEVANI, J.]
[H.B.ANTANI,
J.]
parmar*
Top