Gujarat High Court High Court

Gruh vs District on 30 March, 2011

Gujarat High Court
Gruh vs District on 30 March, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2494/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2494 of 2011
 

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


 

GRUH
FINANCE LTD - Petitioner(s)
 

Versus
 

DISTRICT
MAGISTRATE AND COLLECTOR OFFICE OF DISTRICT & 3 - Respondent(s)
 

=================================================
 
Appearance : 
SINGHI
& CO for Petitioner(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
DS AFF.NOT FILED (N) for Respondent(s) : 2 -
4. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 30/03/2011  
ORAL ORDER

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

Let
fresh notice be issued on respondent No. 4 through Court and by
Direct Service. Service report on other respondents be filed before
the next date.

Post
the matter on 5th May, 2011.

[S.

J. MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

sundar/-

   

Top