Gujarat High Court
Birshamunda vs Commissioner on 20 July, 2010
Gujarat High Court Case Information System
Print
SCA/1442/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1442 of 2010
=========================================================
BIRSHAMUNDA
MATASYA UDYOG SAHAKARI MANDLI LTD - Petitioner(s)
Versus
COMMISSIONER
OF FISHERIES & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MUKUL SINHA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 20/07/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
S.O.
to 27-7-2010 at the request of learned Government Pleader, as he
proposed to place on record necessary material in respect of the
facts of the case, after serving copies thereof upon the petitioner.
Learned counsel for the petitioner requires time for taking
instructions on the material proposed to be placed on record by
learned counsel for the respondents.
(D.H.
Waghela, J.)
(Bankim
N. Mehta, J.)
/JVSatwara/
Top