Gujarat High Court High Court

Gujarat vs Vinayakrao on 11 August, 2011

Gujarat High Court
Gujarat vs Vinayakrao on 11 August, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11186/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11186 of 2010
 

With


 

CIVIL
APPLICATION No. 846 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 11186 of 2010
 

With


 

CIVIL
APPLICATION No. 13646 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 11186 of 2010
 

With


 

CIVIL
APPLICATION No. 98 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 11186 of 2010
 

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


 

GUJARAT
STATE FERTILIZERS & CHEMICALS LTD. & 1 - Petitioner(s)
 

Versus
 

VINAYAKRAO
SHANTILAL DESAI & 1 - Respondent(s)
 

=========================================================
Appearance : 
M/S
TRIVEDI & GUPTA for Petitioner(s) : 1 - 2. 
NOTICE SERVED for
Respondent(s) : 1 - 2. 
PARTY-IN-PERSON for Respondent(s) :
1, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

Date
: 11/08/2011 

 

 
 ORAL
ORDER

Shri
Desai, learned party-in-person submits that the Full Bench judgment
rendered on the point of the Tribunal being joined as a party needs
elaborate submissions on his part, and, therefore, the orders be
deferred till 7th
September 2011.

The
matter, at his request, is kept on 7th September 2011.

mathew						[S.R.
BRAHMBHATT. J.]

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top