Gujarat High Court High Court

Shree vs Union on 10 February, 2011

Gujarat High Court
Shree vs Union on 10 February, 2011
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/603/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 603 of 2011
 

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

 

SHREE
LABDHI PRINTS & 1 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PARESH M DAVE for
Petitioner(s) : 1 - 2. 
NOTICE NOT RECD BACK for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS.JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 10/02/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)

In
view of the Leave Note filed by Mr. Paresh M. Dave, learned advocate
for the petitioner, the matter is adjourned to 24th
February 2011.

[HARSHA
DEVANI, J]

[H.B.

ANTANI, J.]

mathew

   

Top