Gujarat High Court High Court

Sahakari vs Through on 23 February, 2011

Gujarat High Court
Sahakari vs Through on 23 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15611/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15611 of 2010
 

With


 

CIVIL
APPLICATION No. 12118 of 2010
 

In
LETTERS PATENT APPEAL (STAMP) No. 1829 of 2010
 

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


 

ADIVASI
HASTAKALA UDHYOG 

 

SAHAKARI
MANDALI LTD & 3 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - 

 

THROUGH
PRINCIPAL SECRETARY & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
HASIT H JOSHI for Petitioner(s) : 1 - 4. 
GOVERNMENT PLEADER for
Respondent(s) : 1, 
MRS VD NANAVATI for Respondent(s) : 2 -
3. 
NOTICE SERVED BY DS for Respondent(s) : 4, 
MR SN THAKKAR for
Respondent(s) : 4, 
=========================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

				Date
: 23/02/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Process
fee be paid by 1.3.2011, failing which the case shall stand dismissed
without further reference to the Bench. Post the matter on
22.3.2011.

(S.J.

Mukhopadhaya, C.J.)

(Akil
Kureshi, J.)

*/Mohandas

   

Top