Gujarat High Court Case Information System
Print
SCA/1658/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1658 of 2010
=========================================================
SHREE
MAROLI VIBHAG KHAND UDYOG SAHKARI MANDALI LTD - Petitioner(s)
Versus
UNION
OF INDIA THRO.SECRETARY MINISTRY OF CONSUMER AFFAIRS - Respondent(s)
=========================================================
Appearance
:
MR
PK JANI,SENIOR ADVOCATE WITH MR PRAVIN P PANCHAL
for
Petitioner(s): 1,
NOTICE SERVED BY DS for Respondent(s) : 1,
MR
PS CHAMPANERI for Respondent(s) : 1,
MR
SAURABH G AMIN,CENTRAL GOVERNMENT STANDING COUNSEL for Respondent:
1
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date :
03/10/2011
ORAL ORDER
It
is submitted by Mr.P.K.Jani, learned Senior Advocate with Mr.Pravin
P. Panchal, learned advocate for the petitioner that pursuant to
order dated 06.07.2011 passed by the Supreme Court in Petition for
Special Leave to Appeal (Civil) No.15308/2011, the petitioner has
made two representations dated 07.09.2011 and 19.09.2011,
respectively, to respondent No.1, however, no response has been
received upon the said representations, so far.
Mr.Saurabh
G. Amin, learned Central Government Standing Counsel prays for time,
in order to take instructions.
List
on 20.10.2011.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top