Gujarat High Court High Court

Maharasthra vs Hasmukhbhai on 5 July, 2011

Gujarat High Court
Maharasthra vs Hasmukhbhai on 5 July, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7093/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7093 of 2011
 

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

 

MAHARASTHRA
HYBRID SEEDS CO LTD - Petitioner(s)
 

Versus
 

HASMUKHBHAI
KHENGARBHAI PARMAR - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DILIP B RANA for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 05/07/2011 

 

 
 
ORAL
ORDER

Heard learned Senior
Advocate Mr.S.N.Shelat with learned Advocate Mr.Dilip B.Rana for the
petitioner.

Learned Senior
Advocate for the petitioner relies upon a decision of this Court in
Letters Patent Appeal No.3042 of 2010 in Special Civil Application
No.9591 of 2010 decided on 07.02.2011.

NOTICE
returnable on 25.07.2011. NOTICE as to interim relief
returnable on the same day.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top