Gujarat High Court High Court

Messrs vs Union on 3 February, 2011

Gujarat High Court
Messrs vs Union on 3 February, 2011
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14487/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14487 of 2010
 

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


 

MESSRS
STANDARD INDUSTRIES LIMITED & 1 - Petitioner(s)
 

Versus
 

UNION
OF INDIA THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PARESH M DAVE for
Petitioner(s) : 1 - 2. 
NOTICE SERVED for Respondent(s) : 1, 
MS
AMEE YAJNIK for Respondent(s) : 1 - 3. 
NOTICE SERVED BY DS for
Respondent(s) : 2 - 3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 03/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

The
learned counsel for the petitioner states that affidavit in reply
would be filed during the course of day. In the circumstances, the
matter is adjourned to 23.2.2011.

[HARSHA
DEVANI, J.]

[H.B.ANTANI,
J.]

parmar*

   

Top