Gujarat High Court High Court

Makhiyala vs Unknown on 17 February, 2010

Gujarat High Court
Makhiyala vs Unknown on 17 February, 2010
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/278/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 278 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 479 of 2010
 

 


 

With


 

 


 

MISC.CIVIL
APPLICATION No. 279 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 466 of 2010
 

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

 

MAKHIYALA
TELEBIYA UTPADAK SAHAKARI MANDALI LIMITED THRO' - Applicant(s)
 

Versus
 

STATE
OF GUJARAT THROUGH DEPUTY SECRETARY (APPEALS) & 2 - Opponent(s)
 

=========================================================
 
Appearance
:
 

 
MR BM
MANGUKIYA for
Applicant(s) : 1,MS BELA A PRAJAPATI for Applicant(s) : 1, 
MR PK
JANI, LD. GOVERNMENT PLEADER for Opponent(s) : 1, 
None for
Opponent(s) : 2 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 17/02/2010 

 

 
 
ORAL
ORDER

Mr.Mangukiya,
learned Counsel appearing for the applicants, states that he is
ready to proceed with the main Special Civil Applications and,
therefore, considering the facts and circumstances, and in view of
the grounds mentioned in the applications, the main Special Civil
Applications are restored.

The
applications are allowed to the aforesaid extent.

17.2.2010
(Jayant Patel, J.)

vinod

   

Top