Gujarat High Court High Court

Union vs Appearance on 22 July, 2008

Gujarat High Court
Union vs Appearance on 22 July, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15149/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

CIVIL
APPLICATION No. 15149 of 2006
 

In


 

LETTERS
PATENT APPEAL No. 1671 of 2006
 

In
 


SPECIAL CIVIL APPLICATION No.
16500 of 2005
 

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

 

UNION
OF INDIA - Applicant(s)
 

Versus
 

NILKANTH
TULSIDAS BHATIA & 7 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
ND NANAVATI, Sr Advocate with Ms MEGHA JANI for
Applicant 
MR YF MEHTA for Opponent(s) : 1, 
DS AFF.NOT FILED (N)
for Opponent(s) : 2 ?  3 & 6-7. 
MR HARIN P RAVAL for
Respondents No. 4 ?  5                           MR KAMAL TRIVEDI
Advocate General with                              Ms.Sangeeta
Vishen, AGP for Opponent(s) :
8, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE SHARAD D.DAVE   22nd July, 2008
		
	

 

ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M. DOSHIT)

Rule.

To be heard with the Appeal. Learned advocates Mr. Y.F Mehta &
Mr. Harin Raval appear for and waive service on behalf of Opponent
no.1 and Opponents No. 4 & 5 respectively. Learned AGP Miss
Vishen appears and waives service of notice of rule on behalf of
Opponent no.8-State.

{Miss
R.M Doshit, J.}

{Sharad
D. Dave, J.}

Prakash*

   

Top