Gujarat High Court High Court

Gujarat vs State on 17 August, 2010

Gujarat High Court
Gujarat vs State on 17 August, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1971/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

LETTERS
PATENT APPEAL No. 1971 of 2009
 

In


 

SPECIAL
CIVIL APPLICATION No. 11524 of 2002
 

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

 

GUJARAT
INDUSTRIAL INVESTMENT CORPORATION LTD - Appellant(s)
 

Versus
 

STATE
OF GUJARAT & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RD DAVE
for
Appellant 
MR PK JANI GOVERNMENT PLEADER for Respondent(s) :
1, 
None for Respondent(s) : 2, 
MR BH BHAGAT for Respondent(s) :
3 - 4. 
NOTICE SERVED for Respondent(s) : 5, 
MR AS VAKIL for
Respondent(s) : 6, 
MR DIPEN A DESAI for Respondent(s) :
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE    MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE K.M.THAKER   17th August 2010
		
	

 

 ORAL
ORDER

(Per :

HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

As prayed for, on behalf of the respondents, post the matter on 31st
August, 2010.

{S.J
Mukhopadhaya, CJ.}

{K.M
Thaker, J.}

Prakash*

   

Top