Gujarat High Court
Shree vs State on 4 May, 2011
Gujarat High Court Case Information System
Print
SCA/686/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 686 of 2003
=========================================================
SHREE
JUNAGADH GRAIN, SEEDS & SUGAR MERCHANTS ASSOCIATION & 2 -
Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
NANAVATY
ADVOCATES for
Petitioner(s) : 1 - 3.
GOVERNMENT PLEADER for Respondent(s) :
1,
MR ASHISH M DAGLI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 04/05/2011
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
To
be placed before a bench of which one of us (Hon’ble Ms. Justice
Harsha Devani) is not a Member.
Sd/-
(H.N.
Devani, J.)
Sd/-
(R.M.
Chhaya, J.)
M.M.BHATT
Top