Gujarat High Court
Harishbhai vs Food on 30 April, 2010
Gujarat High Court Case Information System
Print
CA/2776/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2776 of 2010
In
LETTERS
PATENT APPEAL No. 1194 of 2006
In
SPECIAL
CIVIL APPLICATION No. 7530 of 1997
=========================================
HARISHBHAI
L LEVA & 52 - Petitioner(s)
Versus
FOOD
CORPORATION OF INDIA & 3 - Respondent(s)
=========================================
Appearance :
GIRISH
PATEL ASSOC for
Petitioner(s) : 1 - 53.
MR YF MEHTA for Respondent(s) : 1 -
4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 30/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
The
application is partly allowed and disposed with the direction that
Letters Patent Appeal No. 1194 of 2006 shall be listed for hearing on
17.06.2010.
[D.H.WAGHELA,
J.]
[M.D.SHAH,
J.]
Jyoti
Top