Gujarat High Court High Court

Mohammad vs Union on 15 March, 2010

Gujarat High Court
Mohammad vs Union on 15 March, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3301/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3301 of 2010
 

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


 

MOHAMMAD
HANIF NASIRMOHAMMAD JARIWALA & 12 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 11 - Respondent(s)
 

=========================================
 
Appearance : 
MR
NK MAJMUDAR for Petitioner(s) : 1 - 13. 
None for Respondent(s) : 1
- 3,5 - 12. 
GOVERNMENT PLEADER for Respondent(s) :
4, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

				Date
: 15/03/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Issue
notice on respondents Nos. 2, 3, 10, 11 and 12.

Apart
from Court’s notice, direct service is permitted.

Post
the matter on 31.3.2010.

(S.J.Mukhopadhaya,
C.J.)

(Akil
Kureshi, J.)

*/Mohandas

   

Top