Gujarat High Court
Sachin vs The on 8 July, 2011
Gujarat High Court Case Information System
Print
LPA/813/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 813 of 2011
In
SPECIAL
CIVIL APPLICATION No. 2563 of
2011
=================================================
SACHIN
UDHYOGNAGAR SAHAKARI MANDALI LTD. - Appellant(s)
Versus
THE
STATE OF GUJARAT & 3 - Respondent(s)
=================================================
Appearance
:
MR
AMIT V THAKKAR for Appellant(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 1,
MR HS MUNSHAW for Respondent(s) : 2 -
4.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 08/07/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Admit.
Respondents have appeared. No further notice need be issued on
them. They are allowed two weeks’ time to file reply affidavit.
Post the matter for hearing on 2nd August 2011 at 02.30 p.m.
(S.J.
MUKHOPADHAYA, C.J.)
(J.B.
PARDIWALA, J.)
[sn
devu] pps
Top