Gujarat High Court
Shree vs Union on 8 July, 2010
Gujarat High Court Case Information System
Print
CA/3557/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 3557 of 2004
In
SPECIAL
CIVIL APPLICATION No. 411 of 2004
=========================================================
SHREE
GADHAKA JOOTH SEVA SAHKARI MANDLI LTD & 13 - Petitioner(s)
Versus
UNION
OF INDIA & 5 - Respondent(s)
=========================================================
Appearance :
M/S
THAKKAR ASSOC. for
Petitioner(s) : 1 - 14.
MS PJ DAVAWALA for Respondent(s) :
1,
GOVERNMENT PLEADER for Respondent(s) : 2,
RULE SERVED for
Respondent(s) : 2 - 3, 6,
(MR PV NANAVATI) for Respondent(s) : 4 -
5.
RULE UNSERVED for Respondent(s) : 5,
MR PARTHIV B SHAH for
Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 08/07/2010
ORAL
ORDER
The
relief, which is sought in the present application prima facie seems
to be beyond the relief sought in the main petition. So far as prayer
in terms of para 9(c) is concerned, it will of open for the
petitioners to make appropriate submissions at the time of hearing of
main petition, which shall be considered in accordance with law and
on merits. In view of the above, present application is dismissed.
(M.R.SHAH,
J.)
kaushik
Top