Gujarat High Court High Court

Mangal vs Union on 30 April, 2010

Gujarat High Court
Mangal vs Union on 30 April, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

ST/927/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

STAMP
NUMBER (SPL.C.A.) No. 927 of 2010
 

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


 

MANGAL
TEXTILES MILLS (I) P. LTD THRO' AUTHORISED SIGNATORY - Petitioner(s)
 

Versus
 

UNION
OF INDIA THROUGH THE MINISTRY OF FINANCE & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR HASIT
DILIP DAVE for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

                               and
		
	
	 
		 
		 
			 

HONOURABLE
			MS. JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 30/04/2010 

 

 
ORAL
ORDER

(Per :

HONOURABLE MR. JUSTICE D.A.MEHTA)

Office
objections to be removed on or before 14th May, 2010
failing which the matter shall stand rejected without any further
reference to Court.

(
D.A. Mehta, J. )

(
Harsha Devani, J. )

hki

   

Top