Gujarat High Court High Court

Birshamunda vs Commissioner on 8 July, 2010

Gujarat High Court
Birshamunda vs Commissioner on 8 July, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   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
: 08/07/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

S.O.

to 13.07.2010.
To be listed with SCA No.3644 of 2010, which is stated by learned
counsel Mr.Sinha to be connected.

Sd/-

(
D.H.Waghela, J.)

Sd/-

(
Bankim N.Mehta, J.)

(KMG
Thilake)

   

Top