Gujarat High Court High Court

India vs Union on 13 May, 2011

Gujarat High Court
India vs Union on 13 May, 2011
Author: Harsha Devani,&Nbsp;Mr.Justice R.M.Chhaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6364/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No.6364 of 2011
 

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

INDIA
SALES & 1 - Petitioner(s)
 

Versus
 

UNION
OF INDIA - THROUGH SECRETARY & 2 - Respondent(s)
 

========================================= 
Appearance: 
MR
PARESH M DAVE for
Petitioner(s): 1 - 2. 
None for Respondent(s): 1 -
3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

                              and
		
	
	 
		 
		 
			 

HONOURABLE
			MR. JUSTICE R.M.CHHAYA
		
	

 

 
 


 

Date
: 13/05/2011 

 

 
ORAL
ORDER

(Per:

HONOURABLE MS. JUSTICE HARSHA DEVANI)

1. Heard
Mr. Paresh Dave, learned advocate for the petitioners.

2. Issue
notice returnable on 23rd June, 2011. Direct Service is
permitted qua respondents no.2 and 3. In the meanwhile, the
respondents are restrained from making any coercive recovery in
relation to the Order-in-Appeal dated 26th April,
2011/27th April, 2011.

(
Harsha Devani, J. )

(
R.M. Chhaya, J. )

hki

   

Top