Gujarat High Court
Kandla vs Union on 2 May, 2011
Gujarat High Court Case Information System
Print
SCA/24997/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 24997 of 2005
=========================================================
KANDLA
SHIPCHANDLERS AND SHIP REPAIRERS ASSO. & 2 - Petitioner(s)
Versus
UNION
OF INDIA & 2 - Respondent(s)
=========================================================
Appearance :
MR
YH MOTIRAMANI for
Petitioner(s) : 1 - 3.
MR JITENDRA MALKAN for Respondent(s) :
1,
MR PURVISH J MALKAN for Respondent(s) : 1,
RULE SERVED for
Respondent(s) : 2 - 3.
MR DARSHAN M PARIKH for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 02/05/2011
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
On
the request made by learned Advocate for the petitioners, the matter
is adjourned to 03.05.2011.
Sd/-
(H.N.
Devani, J.)
Sd/-
(R.M.
Chhaya, J.)
M.M.BHATT
Top