Gujarat High Court High Court

B vs Special on 8 February, 2011

Gujarat High Court
B vs Special on 8 February, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1309/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1309 of 2011
 

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

 

B
S SALT PVT LTD - Petitioner(s)
 

Versus
 

SPECIAL
SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MIHIR THAKOR WITH MR MITUL K SHELAT
for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 AND
2 
MR V C VAGHELA FOR Respondent
NO.3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 08/02/2011 

 

 
 
ORAL
ORDER

Heard
learned Senior Advocate, Mr.Mihir Thakor, with Mr.Mitul Shelat, for
the petitioner.

Notice
and Notice as to interim relief returnable on 21/02/2011. Both the
parties are directed to maintain status-quo till the returnable date.
Mr.V C Vaghela, learned Advocate for respondent No.3 waives service
of notice.

Direct
Service qua respondents No.1 and 2.

(M
D SHAH, J.)

sompura

   

Top