Gujarat High Court High Court

Nikava vs State on 27 September, 2011

Gujarat High Court
Nikava vs State on 27 September, 2011
Author: M.R. Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13877/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13877 of 2011
 

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


 

NIKAVA
SEVA SAHAKARI MANDLI LTD THRO AUTHORIZED REPRESEN - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================
 
Appearance : 
MR
DIPEN A DESAI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 - 2. 
MR PV HATHI
for Respondent(s) : 3 - 5. 
MR VC VAGHELA for Respondent(s) :
6, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 27/09/2011 

 

 
 
ORAL
ORDER

Draft
amendment is allowed subject to the contention on behalf of the
respondents that against the registration, Appeal is maintainable.

Stand
over to 03/10/2011.

(M.R.

SHAH, J.)

siji

   

Top