Gujarat High Court
Self vs State on 3 March, 2010
Gujarat High Court Case Information System
Print
SCA/18058/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 18058 of
2006
=============================================
SELF
EMPLOYED WOMEN'S ASSO. (SEWA) & 5 - Petitioner(s)
Versus
STATE
OF GUJARAT TRO' SECRETARY & 4 - Respondent(s)
=============================================
Appearance
:
MR
BHUSHAN B OZA for Petitioner(s) : 1 - 6.
GOVERNMENT PLEADER for
Respondent(s) : 1,
RULE SERVED for Respondent(s) : 1,4 - 5.
MR
PRASHANT G DESAI for Respondent(s) : 2,
MR HIMANSHU K PATEL for
Respondent(s) : 2,
MR HS MUNSHAW for Respondent(s) :
3,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 03/03/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
It
is stated that a Draft Scheme approved by the Standing Committee of
the Corporation has been filed. Office is directed to keep it on
record.
Post
the matter on 16.03.2010.
(S.J.
MUKHOPADHAYA, C.J.)
(AKIL
KURESHI, J.)
[sn
devu] pps
Top