Gujarat High Court High Court

Reliance vs State on 20 April, 2011

Gujarat High Court
Reliance vs State on 20 April, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7582/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7582 of 2009
 

With


 

SPECIAL
CIVIL APPLICATION No. 18961 of 2007
 

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


 

RELIANCE
INDUSTRIES LTD., THRO ASSISTANT VICE PRESIDENT - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
NANAVATY
ADVOCATES for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 - 3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 20/04/2011 

 

 
 
ORAL
ORDER

At
the request of the learned advocate appearing on behalf of the
petitioner, time to join the Principal Secretary, Panchayat Rural
Housing and Rural Development Department, Sachivalaya, Gandhinagar,
is extended up to 21/04/2011.

(M.R.

SHAH, J.)

siji

   

Top