Gujarat High Court
Kalol vs State on 20 June, 2011
Gujarat High Court Case Information System
Print
LPA/680/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 680 of 2011
In
SPECIAL CIVIL APPLICATION No. 6360 of 2010
With
CIVIL
APPLICATION No. 5030 of 2011
In
LETTERS PATENT APPEAL No. 680 of 2011
=========================================================
KALOL
TALUKA SALES AND PURCHASE UNION LTD - Appellant(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance
:
MR
PUSHPADATTA VYAS for
Appellant(s) : 1,
MRS MANISHA SHAH, AGP for Respondent(s) : 1,
MR
DILIP B RANA for Respondent(s) : 2,
SERVED BY RPAD - (N) for
Respondent(s) : 3 -
7.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 20/06/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
Fresh
notice be issued on private respondent.
Post
the matter for admission on 14th July 2011.
Petition
for interim relief is rejected. Civil Application stands disposed of.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top