Gujarat High Court
Micro vs Union on 18 July, 2011
Gujarat High Court Case Information System
Print
SCA/8950/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8950 of 2009
With
SPECIAL
CIVIL APPLICATION No. 8951 of 2009
=========================================================
MICRO
FORGE (INDIA) LTD - Petitioner(s)
Versus
UNION
OF INDIA, THROUGH JOINT SECRETARY, MINISTRY OF FINANCE & 2 -
Respondent(s)
=========================================================
Appearance
:
MR
PARESH V SHETH for
Petitioner(s) : 1,
RULE UNSERVED for Respondent(s) : 1,
MS AMEE
YAJNIK for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 20/01/2011
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
Fresh
notice of Rule be issued to unserved respondent No.1, returnable on
9th March, 2011.
[HARSHA
DEVANI, J.]
[H.B.
ANTANI, J.]
pirzada/-
Top