Gujarat High Court High Court

M/S vs Union on 9 September, 2010

Gujarat High Court
M/S vs Union on 9 September, 2010
Author: H.N.Devani,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6644/2010	 2/ 2	ORDER 
 
 

	

 

 


 

 


 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

SPECIAL
CIVIL APPLICATION No. 6644 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 6645 of 2010
 

To


 

SPECIAL
CIVIL APPLICATION No. 6650 of 2010 

 

With


 

SPECIAL
CIVIL APPLICATION No. 6667 of 2010
 

 


 

 


 

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

M/S
MERIDIAN SHIPPING AGENCY PVT LTD, DIVISION NAMED TRANS -
Petitioner(s)
 

Versus
 

UNION
OF INDIA & 6 - Respondent(s)
 

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

Appearance
: 
MR NARESH
THAKKAR with MR HARDIK P MODH for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
7. 
MR PS CHAMPANERI for Respondent(s) : 1 - 2. 
MR RJ OZA for
Respondent(s) : 5 - 7. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE H.N.DEVANI
		
	
	 
		 
		 
			 

                              and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

 
 


 

Date
: 09/09/2010 

 

 
 


 

 
COMMON
ORAL ORDER

(Per :

HONOURABLE MS. JUSTICE H.N.DEVANI)

Mr.

Naresh Thakkar, learned advocate for the petitioner states that talks
are going on between the petitioner and the Ministry of Finance as
well as the Ministry of Commerce and as such, he prays for time. At
the request of the learned advocate for the petitioner, the matters
are adjourned to 06th October, 2010.

(
Harsha Devani, J. )

(
Smt. Abhilasha Kumari, J. )

hki

   

Top