Gujarat High Court High Court

The vs State on 12 June, 2008

Gujarat High Court
The vs State on 12 June, 2008
Bench: K.M.Thaker
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8029/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8029 of
2008 
 
=========================================================

 

THE
AHMEDABAD DISTRICT CO OP MILK PRODUCERS UNION LTD - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TUSHAR MEHTA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 12/06/2008  
 
ORAL ORDER

Mr.

Tushar Mehta, learned advocate for the petitioner seeks to place on
record a copy of the communication dated 11th June, 2008
made by the petitioner to the respondent No.3. The said communication
is taken on record.

In
view of the request made by Mr. Champaneri, learned advocate for
adjournment, S.O. to 16th June, 2008 as Mr. Mehta
expresses urgency for hearing of the matter and some directions or
orders with regard to the prayer for interim relief in the petition.
Since, in submission of Mr. Mehta, by communication dated 8th
May, 2008 outer time limit of 21.6.2008 has been fixed, before which
date the petitioner will have to complete certain formalities.

Mr.

Mehta states that he reserves right to request for extension of outer
limit of 21.6.2008. Mr. Champaneri would make his submission on this
count also on 16th June, 2008.

[K.M.Thaker,
J.]

kdc