Gujarat High Court High Court

Messrs vs Union on 7 October, 2010

Gujarat High Court
Messrs vs Union on 7 October, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3984/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3984 of 2010
 

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


 

MESSRS
ADD INTERNATIONAL,  A SOLE PROPRIETARY CONCERN OF - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 3 - Respondent(s)
 

========================================= 
Appearance
: 
MR DHAVAL
SHAH for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 - 2,
4, 
MR PS CHAMPANERI for Respondent(s) : 1 -
3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

                               and
		
	
	 
		 
		 
			 

HONOURABLE
			MS. JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 07/10/2010 

 

 
ORAL
ORDER

(Per :

HONOURABLE MR. JUSTICE D.A.MEHTA)

Mr.

P.S. Champaneri, learned counsel appearing for the respondents prays
for time to ascertain in the first instance as to who is the correct
appellate authority and whether the papers of the appeal preferred by
the petitioner are available with the said authority. Matter to come
up on 13th October, 2010.

(
D.A. Mehta, J. )

(
Harsha Devani, J. )

hki

   

Top