Gujarat High Court High Court

Hotel vs Union on 8 December, 2010

Gujarat High Court
Hotel vs Union on 8 December, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14776/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14776 of 2004
 

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


 

HOTEL
AND RESTAURANT ASSOCIATION (WESTERN INDIA) & 2 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
M/S
WADIA GHANDY &CO for
Petitioner(s) : 1 - 3. 
RULE SERVED for Respondent(s) : 1,3 - 4. 
MS
RV ACHARYA for Respondent(s) : 1, 
SINGHI & CO for
Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 08/12/2010 

 

 
 
ORAL
ORDER

Ms.Shekhar
for the petitioners stated that senior advocate, Mr.Mihir Joshi,
appears as a counsel. Not before me.

(AKIL
KURESHI, J.)

(ashish)

   

Top