Gujarat High Court
Mazda vs State on 17 August, 2010
Gujarat High Court Case Information System
Print
SCA/4554/1996 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4554 of 1996
==============================================================
MAZDA
TEXTILE INDUSTRIES LTD., - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
==============================================================
Appearance
:
(MR
PB MAJMUDAR) for
Petitioner(s) : 1,
RULE NOT RECD BACK for Respondent(s) : 1 - 2,
4,
MR MD PANDYA for Respondent(s) :
3,
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 07/09/2005
ORAL
ORDER
1. In
view of the fact that the learned advocate for the petitioner has
been elevated to the Bench of this Court, issue fresh rule to the
petitioner returnable on 24th October, 2005.
2. The
office is directed to show the name of Govt. Pleader for the
respondents No. 1 & 2 Mr. M.D. Pandya for respondents no. 3 &
4.
[K.S.
JHAVERI, J.]
/phalguni/
Top