Gujarat High Court High Court

State vs Hilldeept on 18 November, 2010

Gujarat High Court
State vs Hilldeept on 18 November, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/2570/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 2570 of 2010
 

In


 

CIVIL
APPLICATION - FOR DIRECTION No. 9783 of 2010
 

In
 


SPECIAL
CIVIL APPLICATION No. 891 of 2006
 

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


 

STATE
OF GUJARAT & 3 - Appellant(s)
 

Versus
 

HILLDEEPT
FARM PVT LTD THROUGH DIRECTOR - Respondent(s)
 

=================================================
 
Appearance : 
MR
UMESH TRIVEDI, ADDL. GOVERNMENT
PLEADER for Appellant(s) : 1 - 4. 
MR MIHIR JOSHI, SR. ADVOCATE
with MS ROMA I FIDELIS for Respondent(s) :
1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 28/10/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Ms
Roma I Fidelis has accepted the notice on behalf of the respondent.
As the appeal has been filed against the interim order and from the
record, it appears that because of the urgency, the learned Single
Judge passed the order on a short interval, the parties have agreed
for final disposal of the case tomorrow.

Post
the matter on 29th
October, 2010 on the top of the list.

The
parties may place on record the list of dates and events and the
amended prayer.

In
the meantime, the proceedings in Civil Application No. 9783 of 2010
shall remain stayed.

[S.J.

MUKHOPADHAYA, CJ.]

[ANANT
S. DAVE, J.]

Sundar/*

   

Top