Gujarat High Court High Court

Bansidhar vs Construction on 11 May, 2011

Gujarat High Court
Bansidhar vs Construction on 11 May, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6040/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6040 of 2011
 

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

BANSIDHAR
MAJOOR KAMDAR SAHAKARI MANDLI LTD - Petitioner
 

Versus
 

CONSTRUCTION
& MAINTENNACE DIVISION, GOV'T OF INDIA & 2 - Respondents
 

====================================== 
Appearance
: 
DR MUKUL
SINHA WITH MR
KRISHNA G PILLAI for Petitioner. 
NOTICE SERVED BY DS for
Respondent Nos.1 - 2. 
NOTICE UNSERVED for Respondent
No.3. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 11/05/2011 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Direct
service could not be effected by the petitioner on the respondent
No.3. Issue notice to respondent No.3 by Regd. post making it
returnable on 15.06.2011.

Counsel
for the respondent Nos.1 & 2 states that he will file
affidavit-in-reply either today or tomorrow. He is directed to file
affidavit-in-reply in the office. Learned counsel for the petitioner
may file rejoinder on or before 14.06.2011.

Sd/-

[V. M. SAHAI, J.]

Sd/-

[G. B. SHAH, J.]

Savariya

   

Top