Gujarat High Court
Micro vs State on 22 June, 2011
Gujarat High Court Case Information System
Print
SCA/7531/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7531 of 2011
With
SPECIAL
CIVIL APPLICATION No. 7631 of 2011
=========================================
MICRO
INDUSTRIES THROUGH PROPRIETOR - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 1 - Respondent(s)
=========================================
Appearance :
MS.
KRUTI M SHAH for Petitioner
Ms.
Manisha Lavkumar Shah, AGP for respondent No.1
Mr.
Sunil Mehta for respondent
No.2
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 22/06/2011
COMMON
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on the respondents.
Ms.
Manisha L. Shah, learned AGP, accepts and waives notice on behalf of
respondent No.1. Learned counsel Mr. Sunil Mehta accepts and waives
notice on behalf of respondent No.2. The petitioner shall serve two
sets of paper book to each of the respondents by tomorrow. The
respondents shall file their respective affidavits within a week.
Post
the matters on 7th July 2011 within ten cases.
[S.J.
MUKHOPADHAYA, C.J.]
[ANANT
S. DAVE, J.]
[SWAMY]
Top