Gujarat High Court High Court

Varun vs Union on 27 January, 2011

Gujarat High Court
Varun vs Union on 27 January, 2011
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/206/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 206 of 2011
 

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

 

VARUN
DYEING & PRINTING MILLS PVT LTD & 1 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PARESH M DAVE for
Petitioner(s) : 1 - 2. 
MR YN RAVANI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 27/01/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

Learned
advocate for the petitioners states that he would make an attempt to
mention the matter before the Tribunal for taking up the stay
application for early hearing. In the circumstances, the matter is
adjourned to 9th
February 2011 to enable the learned advocate to do the needful.

[HARSHA
DEVANI, J]

[H.B.

ANTANI, J.]

mathew

   

Top