Gujarat High Court
Bhagyalaxmi vs Union on 30 June, 2011
Gujarat High Court Case Information System Print SCA/7347/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 7347 of 2011 ========================================================= BHAGYALAXMI PROCESSORS INDUSTRIES & 1 - Petitioner(s) Versus UNION OF INDIA - THROUGH SECRETARY & 4 - Respondent(s) ========================================================= Appearance : MS ANUJA S NANAVATI for Petitioner(s) : 1 - 2. MR PS CHAMPANERI for Respondent(s) : 1, None for Respondent(s) : 2 - 5. ========================================================= CORAM : HONOURABLE MR.JUSTICE AKIL KURESHI and HONOURABLE MS JUSTICE SONIA GOKANI Date : 30/06/2011 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Petitioner
is permitted to delete respondent no.5.
Notice
returnable on 7.7.2011.
Direct
service is permitted to respondents no. 2 to 4.
(Akil
Kureshi,J.)
(Ms.
Sonia Gokani,J.)
(raghu)
Top