Gujarat High Court High Court

Baboo vs Union on 28 March, 2011

Gujarat High Court
Baboo vs Union on 28 March, 2011
Author: Harsha Devani,&Nbsp;Ms.Justice B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3031/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3031 of 2011
 

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


 

BABOO
RAM HARICHAND THROUGH PARTNER RAJESH SUBHASHCHANDRA - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 4 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
AMAR D MITHANI for
Petitioner(s) : 1, 
MR PS CHAMPANERI for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE B.M.TRIVEDI
		
	

 

 
 


 

Date
: 21/03/2011  
ORAL ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

On
request made by Mr. R.J. Oza, learned Senior Standing Counsel for the
respondents, the matter is adjourned to 28th March, 2011.

[Harsha
Devani, J.]

[B.M.

Trivedi, J.]

mrpandya

   

Top