Gujarat High Court
Tata vs State on 11 February, 2011
Gujarat High Court Case Information System
Print
CA/1543/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 1543 of 2011
In
SPECIAL
CIVIL APPLICATION No. 6416 of 2010
=========================================================
TATA
TELESERVICES LTD - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
DC DAVE for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
DS
AFF.NOT FILED (R) for Respondent(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 11/02/2011
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
On
request made by the learned advocates appearing on behalf of
respondents No. 3 and 4, the matter is adjourned to 18th
February 2011.
[HARSHA
DEVANI, J]
[H.B.
ANTANI, J.]
mathew
Top