Gujarat High Court
Kheezer vs Gujarat on 24 February, 2011
Gujarat High Court Case Information System
Print
SCA/9866/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9866 of 2010
=========================================================
KHEEZER
STEELS - Petitioner(s)
Versus
GUJARAT
INDUSTRIAL DEVELOPMENTCORPORATION & 3 - Respondent(s)
=========================================================
Appearance
:
MR
CB UPADHYAYA for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
4.
MR NV ANJARIA for Respondent(s) : 1,
MR MB GANDHI for
Respondent(s) : 4,
MR CHINMAY M GANDHI for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 24/02/2011
ORAL
ORDER
Learned
advocate Mr. B.T. Rao states that he desires to make an application
to be joined as a party for which some time may be granted with
consent. S.O. to 9.3.2011. Ad-interim relief granted earlier to
continue till then.
(Rajesh
H. Shukla, J.)
(hn)
Top