Gujarat High Court
Bhagyalaxmi vs Union on 30 June, 2011
Gujarat High Court Case Information System
Print
SCA/7347/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7347 of 2011
=========================================================
BHAGYALAXMI
PROCESSORS INDUSTRIES & 1 - Petitioner(s)
Versus
UNION
OF INDIA - THROUGH SECRETARY & 4 - Respondent(s)
=========================================================
Appearance
:
MS
ANUJA S NANAVATI for
Petitioner(s) : 1 - 2.
MR PS CHAMPANERI for Respondent(s) :
1,
None for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
and
HONOURABLE
MS JUSTICE SONIA GOKANI
Date
: 30/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKIL KURESHI)
Petitioner
is permitted to delete respondent no.5.
Notice
returnable on 7.7.2011.
Direct
service is permitted to respondents no. 2 to 4.
(Akil
Kureshi,J.)
(Ms.
Sonia Gokani,J.)
(raghu)
Top