Gujarat High Court High Court

M/S vs State on 20 April, 2010

Gujarat High Court
M/S vs State on 20 April, 2010
Bench: Abhilasha Kumari
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/7884/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7884 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 7995 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 7886 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 7885 of
2008 
=========================================================

 

M/S
STANDARD SALT WORKS LTD & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRAVIN P PANCHAL for
Petitioner(s) : 1 - 2. 
GOVERNMENT PLEADER for Respondent(s) : 1 -
2. 
NOTICE SERVED BY DS for Respondent(s) : 1 - 3. 
MS SEJAL K
MANDAVIA for Respondent(s) : 4 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 20/04/2010 

 

ORAL
ORDER

I
have perused the office Note of the Registry dated 31.03.2010. It is
stated therein that Mr. Pravin P. Panchal, learned counsel for the
petitioners, though has carried out the amendment in the petitions,
as per order dated 12.03.2010, has not supplied the newly-amended
petition.

At
this stage, Mr. Pravin P. Panchal, learned advocate for the
petitioners states that the newly-amended petition shall be placed on
record, on, or before 06.05.2010. List on 07.05.2010.

(Smt. Abhilasha Kumari, J.)

Safir*