Gujarat High Court High Court

Shree vs State on 4 May, 2011

Gujarat High Court
Shree vs State on 4 May, 2011
Author: Harsha Devani,&Nbsp;Mr.Justice R.M.Chhaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/686/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 686 of 2003
 

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

 

SHREE
JUNAGADH GRAIN, SEEDS & SUGAR MERCHANTS ASSOCIATION & 2 -
Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
NANAVATY
ADVOCATES for
Petitioner(s) : 1 - 3. 
GOVERNMENT PLEADER for Respondent(s) :
1, 
MR ASHISH M DAGLI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 04/05/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

To
be placed before a bench of which one of us (Hon’ble Ms. Justice
Harsha Devani) is not a Member.

Sd/-

(H.N.

Devani, J.)

Sd/-

(R.M.

Chhaya, J.)

M.M.BHATT

   

Top