Gujarat High Court
Food vs Gujarat on 5 May, 2010
Gujarat High Court Case Information System
Print
CA/1899/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 1899 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1395 of 2009
In
SPECIAL CIVIL APPLICATION No. 2127 of 1987
=========================================================
FOOD
CORPORATION OF INDIA & 2 - Petitioner(s)
Versus
GUJARAT
ROLLER & 1 - Respondent(s)
=========================================================
Appearance
:
MR
YF MEHTA for
Petitioner(s) : 1 - 3.
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 05/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Rule,
returnable on 14.07.2010.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top