Gujarat High Court High Court

Chandalaj vs State on 6 May, 2011

Gujarat High Court
Chandalaj vs State on 6 May, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/631/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 631 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 3601 of
2011 
 
=================================================
 

CHANDALAJ
SEVA SAHAKARI MANDLI LIMITED - THROUGH CHAIRMAN & 15 -
Appellant(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH DEPUTY SECRETARY & 3 - Respondent(s)
 

================================================= 
Appearance
: 
MRCHIRAGBPATEL
for Appellant(s) : 1 - 16. 
MRS MANISHA LAVKUMAR SHAH AGP for
Respondent(s) : 1 - 3. 
NOTICE SERVED BY DS for Respondent(s) :
4, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

Date
: 06/05/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Learned
A.G.P. sought for and allowed further two weeks’ time to file reply
affidavit. Post the matter on 13th June 2011 within ten cases.

(S.J.

MUKHOPADHAYA, C.J.)

(J.B.

PARDIWALA, J.)

[sn
devu] pps

   

Top