Gujarat High Court High Court

Miles vs Union on 28 March, 2011

Gujarat High Court
Miles vs Union on 28 March, 2011
Author: Harsha Devani,&Nbsp;Ms.Justice B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/833/1995	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 833 of 1995
 

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

 

MILES
INDIA LIMITED & 1 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
M/S
TRIVEDI & GUPTA for
Petitioner(s) : 1 - 2. 
MR KETAN A DAVE for Respondent(s) : 1 -
2. 
NOTICE SERVED for Respondent(s) : 3, 
SERVED BY RPAD - (N)
for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE BELA TRIVEDI
		
	

 

 
 


 

Date
: 28/03/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

Perused
the Note submitted by the Registry. The request for grant of further
time for tracing out the matter is granted. Registry is directed to
trace out the papers of SCA No. 833/1995 and place the same before
this court on 18.4.2011.

(HARSHA
DEVANI, J.)

(BELA
TRIVEDI, J.)

mandora/

   

Top