Gujarat High Court High Court

Babara vs State on 5 August, 2010

Gujarat High Court
Babara vs State on 5 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1382/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1382 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 11502 of 2009
 

With
 

CIVIL
APPLICATION NO. 6357 OF 2010
 

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


 

BABARA
TALUKA SAHAKARI KHARID VECHAN SANGH LTD. - Appellant(s)
 

Versus
 

STATE
OF GUJARAT, PRINCIPAL SECRETARY (APPEALS) & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
BM MANGUKIYA  and MS BELA A PRAJAPATI for the Appellant. 
Mr.
J.K.Shah, Assistant Government Pleader  for the
Respondents. 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 05/08/2010 

 

 
					ORAL
ORDER

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

Learned
Assistant Government Pleader Mr. J.K.Shah accepts notice on behalf of
the respondents. Notice waived. Learned counsel for the petitioner
shall serve a copy of the paper book on him by 6th August, 2010. The
respondents may file reply affidavit within two weeks. The appeal may
be disposed of at the stage of admission. Post the matter on 8th
September, 2010. No interim order is passed at present. Civil
Application stands disposed of.

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

(K.M.Thaker,J)

***vcdarji

   

Top