Gujarat High Court High Court

Manibhadra vs Chief on 2 May, 2011

Gujarat High Court
Manibhadra vs Chief on 2 May, 2011
Author: Harsha Devani,&Nbsp;Mr.Justice R.M.Chhaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4605/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4605 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 21518 of 2007
 

 


 

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


 

MANIBHADRA
FINE TRADE SERVICESTHRO' PROPRIETOR - ASHOK MISTR - Petitioner(s)
 

Versus
 

CHIEF
COMMISSIONER OF CENTRAL EXCISE & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
BHARAT T RAO for
Petitioner(s) : 1, 
MR YN RAVANI for Respondent(s) : 1 - 2. 
MR
SS PANESAR for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 02/05/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

1. This
application seeks fixation of final hearing of Special Civil
Application No. 21518 of 2007.

2. Heard
the learned Advocates for the respective parties. Having regard to
the averments made in the said application the application is
allowed.

3. Registry
is directed to list Special Civil Application No. 21518 of 2007 for
final hearing on 09.05.2011. The application stands disposed of
accordingly.

Sd/-

(H.N.

Devani, J.)

Sd/-

(R.M.

Chhaya, J.)

M.M.BHATT

   

Top