Gujarat High Court High Court

Shramik vs Food on 13 May, 2011

Gujarat High Court
Shramik vs Food on 13 May, 2011
Author: Jayant Patel,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5829/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 5829 of 2011
 

In


 

FIRST
APPEAL No. 916 of 2010
 

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


 

SHRAMIK
SATHI MAZDOOR SAHAKARI MANDALI LIMITED - Petitioner(s)
 

Versus
 

FOOD
CORPORATION OF INDIA LIMITED & 3 - Respondent(s)
 

=============================================================
 
Appearance : 
MR
HARNISH V DARJI for Petitioner(s) : 1, 
MR MG NAGARKAR for
Respondent(s) : 1 -
4. 
============================================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 13/05/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

Notice
returnable on 21st June 2011.

By
way of ad-interim order, it is directed that there shall be stay
against further steps for finalization of the tender pursuant to
advertisement dated 25.04.2011 published in Dainik Bhaskar newspaper,
Vadodara edition, copy whereof is produced at page 9 of the Civil
Application.

Direct
Service is permitted.

[JAYANT
PATEL, J.]

mathew [J.C.UPADHYAYA,
J.]

   

Top