Gujarat High Court High Court

Padmini vs Union on 5 April, 2011

Gujarat High Court
Padmini vs Union on 5 April, 2011
Author: Harsha Devani,&Nbsp;Ms.Justice B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/17812/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 17812 of 2003
 

With


 

SPECIAL
CIVIL APPLICATION No. 2039 of 2004
 

To


 

SPECIAL
CIVIL APPLICATION No. 2044 of 2004 

 

With


 

SPECIAL CIVIL APPLICATION
No. 1508 of
2005 
=========================================================

 

PADMINI
EXPORTS & 1 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 2 - Respondent(s)
 

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

 

Appearance
: 
MR
PARESH M DAVE for
Petitioner(s) : 1 - 2. 
MR RJ OZA for Respondent(s) : 1, 
RULE
SERVED for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE BELA TRIVEDI
		
	

 

 
 


 

Date
: 05/04/2011  
ORAL ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

Heard
Mr. Paresh Dave, learned advocate for the petitioners in Special
Civil Application No.17812 of 2003 and Special Civil Applications
No.2039 of 2004 to 2044 of 2004 and Mr. R.J. Oza, learned senior
standing counsel appearing on behalf of the respondents in the said
petitions and Mr. Deep Vyas, learned advocate for the petitioner in
Special Civil Application No.1508 of 2005. The matter to be posted
for dictation of judgment on 11.04.2011.

[Harsha
Devani, J.]

[Bela
Trivedi, J.]

mrpandya

   

Top