Gujarat High Court High Court

Shree vs State on 9 June, 2011

Gujarat High Court
Shree vs State on 9 June, 2011
Author: B.M.Trivedi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	C/SCA/6958/2011
	                                                                    
	                           ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


 


 


SPECIAL
CIVIL APPLICATION  No 6958 of 2011
 


 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

SHREE
			DABHI SEVA SAHAKARI MANDLI LIMITED THROUGH
			CHAIRMAN....Petitioner(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

STATE
			OF GUJARAT THROUGH SECRETARY  &  3....Respondent(s)
		
	

 

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

Appearance:
 

MR
DIPEN A DESAI as ADVOCATE for the Petitioner(s) No. 1
 

MR
JANAK RAVAL, ASST.GOVT PLEADER for the RESPONDENT(s) No. 1
 

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

 


 


	 
		  
		 
		  
			 
				 

CORAM:
				
				
			
			 
				 

HONOURABLE
				MS.JUSTICE B.M.TRIVEDI
			
		
	

 


 

 


Date
: 09/06/2011
 


 

 


ORAL
ORDER

Notice,
returnable on 15.06.2011. DS Permitted. Mr.Raval, learned AGP
waives service of notice for respondent No.1.

(BELA
TRIVEDI, J.)

(binoy)

Page
1 of 1

   

Top