Gujarat High Court
Bariya vs Union on 20 July, 2010
Gujarat High Court Case Information System
Print
SCA/25002/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 25002 of 2006
To
SPECIAL
CIVIL APPLICATION No. 25010 of 2006
=========================================================
BARIYA
BALVANT SINGH & 8 - Petitioner(s)
Versus
UNION
OF INDIA & 7 - Respondent(s)
=========================================================
Appearance
:
MR
RK MISHRA for
Petitioner(s) : 1
- 9.
MR
DHAVAL M BAROT for
Respondent(s) : 1,
NOTICE
SERVED BY DS for
Respondent(s) : 2,4
- 8.
MS
PJ DAVAWALA for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 07/03/2007
ORAL
ORDER
Heard
learned Advocate Mr. RK Mishra for petitioners, learned Avocate Ms.
PJ Davawala for Nigam and learned Advocate Mr. Dhaval M.Barot for
Central Government. Learned Advocate Mr. Mishra requests to adjourn
these matters. SO to 9th March, 2007. Ad.interim relief
granted earlier shall continue to operate till 9th March,
2007.
(H.K.
Rathod,J.)
Vyas
Top