Gujarat High Court
Paschim vs Tasvir on 16 November, 2011
Gujarat High Court Case Information System
Print
SCA/16688/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16688 of 2011
=========================================================
PASCHIM
GUJARAT VIJ CO LTD THRO DY.ENGINEER - Petitioner(s)
Versus
TASVIR
COLOUR LAB THRO SURESHBHAI CHUNIBHAI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SN SINHA for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 16/11/2011
ORAL
ORDER
1. Heard
Mr.S.N. Sinha, learned advocate for the petitioner. It is submitted
by him that the impugned order dated 21.06.2011 is devoid of reason
in support of the conclusion arrived at.
2. In
support of the above submission, the learned advocate for the
petitioner has placed reliance upon the judgments in the case of
M/s.Kranti Associates Pvt. Ltd. and another Vs. Shri Masood Ahmed
Khan and others reported in 2010(9) Scale 199 and
Assistant Commissioner Vs. M.S. Shukla reported in 2010(9)
Scale 749.
3. Notice,
returnable on 13.12.2011.
(Smt. Abhilasha Kumari, J.)
rakesh/
Top