Gujarat High Court
Hariyana vs Gujarat on 17 October, 2011
Gujarat High Court Case Information System
Print
SCA/14310/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14310 of 2011
=========================================================
HARIYANA
SHIP DEMOLITION (P) LTD THRO ITS DIRECTOR RAJEEV - Petitioner(s)
Versus
GUJARAT
MARITIME BOARD THRO VICE CHAIRMAN & CHIEF EXE & 2 -
Respondent(s)
=========================================================
Appearance
:
MR
YN RAVANI for
Petitioner(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) : 1 -
3.
GOVERNMENT PLEADER for Respondent(s) :
3,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 17/10/2011
ORAL ORDER
Mr.G.D.Acharya,
learned advocate states that Mr.P.R.Nanavati, learned advocate has
received instructions to appear on behalf of respondent No.1 and
prays for time in order to file the Vakalatnama and
affidavit-in-reply.
List
on 11.11.2011.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top