Gujarat High Court
Hadiyol vs Union on 1 August, 2011
Gujarat High Court Case Information System
Print
SCA/14725/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14725 of 2010
With
SPECIAL
CIVIL APPLICATION No. 1520 of 2010
To
SPECIAL
CIVIL APPLICATION No. 1521 of 2010
With
SPECIAL
CIVIL APPLICATION No. 3118 of 2010
With
SPECIAL
CIVIL APPLICATION No. 3125 of 2010
With
SPECIAL
CIVIL APPLICATION No. 4550 of 2010
With
SPECIAL
CIVIL APPLICATION No. 8710 of 2010
=========================================
HADIYOL
CHANDANSINH RATUJI - Petitioner(s)
Versus
UNION
OF INDIA & 3 - Respondent(s)
=======================================================
Appearance
:
MR
GIRISH K PATEL for Petitioner(s) : 1,
MR PS CHAMPANERI for
Respondent(s) : 1,
RULE SERVED BY DS for Respondent(s) : 2 - 4.
MR
MK VAKHARIA for Respondent(s) :
4,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date : 01/08/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Learned
counsel appearing for Union of India pray that they want to place on
record the communication dated 20.6.2011 within a week. They are
permitted to file additional affidavit-in-reply. Rejoinder may be
filed within a week thereafter. List on 17.8.2011.
(V.M.SAHAI,J)
(G.B.SHAH,J)
***vcdarji
Top