Gujarat High Court
Gujarat vs State on 30 June, 2011
Gujarat High Court Case Information System
Print
SCA/8188/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8188 of 2011
=================================================
GUJARAT
STATE COOPERATIVE MARKETING FEDERATION LTD THROUGH & 1 -
Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
=================================================
Appearance
:
MR DIPEN A DESAI for
Petitioner(s) : 1,
Mr N J Shah, Asstt.GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 30/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
RULE
returnable on 08.07.2011. Mr N J Shah, learned AGP waives service
of Rule on behalf of respondent No.1. Direct service is permitted
for rest of the respondents.
[V.
M. SAHAI, J.]
[G.
B. SHAH, J.]
msp
Top