Gujarat High Court High Court

Madhav vs Gujarat on 16 November, 2011

Gujarat High Court
Madhav vs Gujarat on 16 November, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11782/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No.11782 of 2011
 

In


 

SECOND
APPEAL No.223 of 2011
 

 
 
========================================
 

MADHAV
PROTEINS PVT LTD - Applicant(s)
 

Versus
 

GUJARAT
INDUSTRIAL DEVELOPMENT CORPORATION - Respondent(s)
 

========================================= 
Appearance: 
MR
MIHIR JOSHI, SR. ADVOCATE with MR VIMAL M PATEL
for Applicant(s): 1, 
None
for Respondent(s): 1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 16/11/2011 

 

 
ORAL
ORDER

1. Heard
Mr. Mihir Joshi, learned senior advocate with Mr. Vimal Patel,
learned advocate for the applicant.

2. Issue
notice returnable on 27th December, 2011. By way of
ad-interim relief, the respondent Corporation is restrained from
allotting the plot No.G-1202 admeasuring 4999.80 sqr. metres at
Lodhika Industrial Estate, GIDC, Rajkot, if the same has not so far
been allotted.

(
Harsha Devani, J. )

hki

   

Top