Gujarat High Court Case Information System
Print
SCA/363/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 363 of 2011
=========================================================
LORD
SHREE KRISHNA TRUST - THROUGH PRESIDENT R M PATEL - Petitioner(s)
Versus
SARDAR
KRUSHI NAGAR - DANTIWADA AGRICULTURE UNIVERSITY & 1 -
Respondent(s)
=========================================================
Appearance
:
MR
TR MISHRA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 28/01/2011
ORAL ORDER
Learned
advocate Mr.Mishra wants some time to collect additional material and
take detailed instructions in the matter. Adjourned to 4th
February 2011. The pamphlet published by the petitioner is made
available by learned Assistant Government Pleader Mr.Himanshu K.
Patel, which is handed over to Mr.Mishra to enable him to take
detailed instructions with regard to the contents of that pamphlet,
more particularly, the statement made to the effect that, ‘it is
recognised by the Government’; and order dated 7th October
2008 of the High Court referred to in the pamphlet. Xerox copy of
the same is retained on the file.
(RAVI
R. TRIPATHI, J.)
karim
Top