Gujarat High Court
Om vs Union on 19 January, 2011
Gujarat High Court Case Information System
Print
SCA/13239/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13239 of 2003
with
SPECIAL
CIVIL APPLICATION No.13271 of 2003
=========================================
OM
VANASPATI UDHYOG LTD. & 1 - Petitioner(s)
Versus
UNION
OF INDIA & 1 - Respondent(s)
=========================================
Appearance :
MR
DIPEN A DESAI for Petitioner : 1,NOTICE UNSERVED for Petitioner(s) :
2
MR SN THAKKAR for Respondent(s) : 1,
MR KALPESH N SHASTRI for
Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 19/01/2011
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
While
issuing rule in these matters, vide orders dated 24.9.2003, this
Court had directed the respondents to file detailed reply affidavit.
However, till date, there is no compliance with the aforesaid
directions of this Court.
In
the circumstances, at the request of the learned Senior Standing
Counsel appearing on behalf of the respondents, the matters are
adjourned to 17th February, 2011 to enable the
respondents to comply with the aforesaid directions issued by this
Court.
[HARSHA
DEVANI, J.]
[H.B.ANTANI,
J.]
parmar*
Top