Gujarat High Court
Gujarat vs State on 24 October, 2008
Gujarat High Court Case Information System
Print
SCA/1326620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13266 of 2008
=========================================================
GUJARAT
GARMENT CO-OPERATIVE INDUSTRIAL ESTATE LTD - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
PM THAKKAR SR ADV with MR YM THAKKAR for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 24/10/2008
ORAL
ORDER
Heard
learned counsel for the petitioner.
Considering
the facts and circumstances of the case, issue notice
returnable on 28.11.2008.
In
the meanwhile, ad interim relief in terms of para 9(B) is granted.
Direct
service is permitted.
(ANANT S. DAVE, J.)
*pvv
Top