Gujarat High Court High Court

Gujarat vs Union on 2 May, 2011

Gujarat High Court
Gujarat vs Union on 2 May, 2011
Author: Harsha Devani,&Nbsp;Mr.Justice R.M.Chhaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5084/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5084 of 2004
 

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


 

GUJARAT
KHADI PRATISHTAN INTER ALIA - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 3 - Respondent(s)
 

=========================================================
Appearance : 
MR
DC DAVE for
Petitioner(s) : 1, 
MR RJ OZA for Respondent(s) : 1 - 3. 
MS
DHARMISHTA RAVAL for Respondent(s) : 1, 
MR JITENDRA MALKAN for
Respondent(s) : 1, 
MR PURVISH J MALKAN for Respondent(s) : 1, 
MR
DARSHAN M PARIKH for Respondent(s) : 2, 
None for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 02/05/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

Registry
is directed to show the name of Mr. P.S. Champaneri, learned
Assistant Solicitor General in place of Ms. Dharmishta Raval, on
behalf of respondent No.1 – Union of India. The matter to be
listed for hearing on the admission board on 03.05.2011.

Sd/-

(H.N.

Devani, J.)

Sd/-

(R.M.

Chhaya, J.)

M.M.BHATT

   

Top