Gujarat High Court
Khedut vs State on 10 February, 2011
Gujarat High Court Case Information System
Print
CA/1445/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 1445 of 2011
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2746 of 2010
In
SPECIAL
CIVIL APPLICATION No. 8608 of 2010
=================================================
KHEDUT
SAHAKARI KHAND UDYOG MANDLI LIMITED THROUGH - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
=================================================
Appearance :
MR
MK VAKHARIA for Petitioner(s) : 1,
None for Respondent(s) : 1 - 2,
2.2.1, 2.2.2, 2.2.3, 2.2.4,2.2.5 -
3.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 10/02/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on respondent No. 2 series and 3 both in the Civil
Application for condonation of delay and the proposed appeal. Direct
notice is permitted.
Ms
Krina P Calla, learned AGP accepts and waives notice on behalf of the
1st respondent. The counsel for the petitioner will serve
a copy of each of the paper books on her by tomorrow.
Post
the matter on 17th March, 2011.
[S.
J. MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
sundar/-
Top