Gujarat High Court High Court

Bariya vs Union on 20 July, 2010

Gujarat High Court
Bariya vs Union on 20 July, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/25002/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 25002 of 2006
 

To


 

SPECIAL
CIVIL APPLICATION No. 25010 of 2006
 

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

 

BARIYA
BALVANT SINGH & 8 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RK MISHRA for
Petitioner(s) : 1
- 9. 
MR
DHAVAL M BAROT for
Respondent(s) : 1, 
NOTICE
SERVED BY DS for
Respondent(s) : 2,4
- 8. 
MS
PJ DAVAWALA for
Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 07/03/2007 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. RK Mishra for petitioners, learned Avocate Ms.
PJ Davawala for Nigam and learned Advocate Mr. Dhaval M.Barot for
Central Government. Learned Advocate Mr. Mishra requests to adjourn
these matters. SO to 9th March, 2007. Ad.interim relief
granted earlier shall continue to operate till 9th March,
2007.

(H.K.

Rathod,J.)

Vyas

   

Top