Gujarat High Court High Court

Mehta vs State on 29 January, 2010

Gujarat High Court
Mehta vs State on 29 January, 2010
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/66/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 66 of 2010
 

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


 

MEHTA
INTEGRATED FINANCE LIMITED - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
Appearance : 
MR
HARMISH K SHAH for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 - 3. 
MR MB GANDHI
for Respondent(s) : 4, 
MR CHINMAY M GANDHI for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

Date
: 29/01/2010 

 

ORAL
ORDER

It
has been reported by the learned counsel for the respondents that the
Division Bench, on 28.01.2010, has passed the following order in
Letters Patent Appeal No. 113 of 2010 and allied matters:

Instead
of passing any specific order, we are of the view that Special Civil
Application No. 66 of 2010, wherein similar questions are involved,
should also be heard along with this appeal. It is accordingly
ordered to list the appeal on 11.02.2010 along with Special Civil
Application No. 66 of 2010.

Civil
Application stands disposed of.

Hence,
office to list the matter accordingly. Petitioner to supply the
second set.

[JAYANT
PATEL, J.]

jani

   

Top