Gujarat High Court High Court

Indian vs State on 8 November, 2011

Gujarat High Court
Indian vs State on 8 November, 2011
Author: B.J.Shethna, Honourable H.B.Antani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/7708/1998	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7708 of 1998
 

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

 

INDIAN
PETROCHEMICALS CORPN LTD. & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRANAV G DESAI for
Petitioner(s) : 1 - 2. 
MR SIRAJ GORI AGP for Respondent(s) : 1, 
MR
NV ANJARIA for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE B.J.SHETHNA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 12/12/2006 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR. JUSTICE B.J.SHETHNA)

All
the learned counsel for the parties stated at the Bar that as per the
directions issued by this court, decision is already taken by the
State Government, but the same was not produced on record so far.
Today, learned AGP Shri Gori has placed on record the photostat copy
of the decision dated 23.11.2006 on the record.

In
view of the above, Shri Pranav Desai for the petitioner prays for
time. Put up Beyond Vacation.

(B.J.SHETHNA,
J.)

(H.B.ANTANI,
J.)

*pvv

   

Top