Gujarat High Court High Court

M/S vs State on 2 February, 2010

Gujarat High Court
M/S vs State on 2 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1383/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1383 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 4387 of 2009
 

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


 

M/S
FARMSON CHEMICAL INDUSTRIES - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MR
BM MANGUKIYA for
Appellant(s) : 1,MS BELA A PRAJAPATI for Appellant(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) : 2 -
5. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

				Date
: 02/02/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Let
notice be issued on the respondents.

Ms.

Trusha Patel, learned Assistant Government Pleader accepts notice on
behalf of respondent No.1. Apart from Court’s notice, direct service
on the respondents Nos. 2 to 5 is permitted.

Post
the matter on 26.2.2010 for disposal.

(S.J.Mukhopadhaya,
C.J.)

(Anant
S. Dave, J.)

*/Mohandas

   

Top