Gujarat High Court High Court

Revashankar vs The on 8 February, 2011

Gujarat High Court
Revashankar vs The on 8 February, 2011
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/22455/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 22455 of 2007
 

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

 

REVASHANKAR
& CO. NOW REVASHANKAR GEMS LTD. - Petitioner(s)
 

Versus
 

THE
STATE OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TANVISH U BHATT for
Petitioner(s) : 1, 
MS MEHTA, AGP, for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 03/09/2007 

 

 
 
ORAL
ORDER

Notice
returnable on 14th September, 2007.

Learned
AGP Ms. Mehta waives service of Notice for Respondent No.1.

Direct
service permitted.

(D.H.WAGHELA,J.)

sas

   

Top