Gujarat High Court
Union vs Nilkanth on 5 February, 2010
Gujarat High Court Case Information System
Print
CA/4177/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 4177 of 2007
In
LETTERS PATENT APPEAL No. 1671 of 2006
In
SPECIAL CIVIL APPLICATION No. 16500 of 2005
With
LETTERS PATENT APPEAL No. 1671 of 2006
With
CIVIL APPLICATION No. 15149 of 2006
=============================================
UNION
OF INDIA - Petitioner(s)
Versus
NILKANTH
TULSIDAS BHATIA & 7 - Respondent(s)
=============================================
Appearance :
MR
RAMNANDAN SINGH for Petitioner(s) : 1,
MR YF MEHTA for
Respondent(s) : 1,
RULE SERVED for Respondent(s) : 2 - 3, 7,
MR
HARIN P RAVAL for Respondent(s) : 4 - 5.
RULE NOT RECD BACK for
Respondent(s) : 6,
GOVERNMENT PLEADER for Respondent(s) :
8,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 05/02/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
It
is informed that Solicitor General of India will assist in this
matter. On the request of Mr. Hriday Buch, Central Government
Standing Counsel, the matter is adjourned to 18.03.2010.
(S.J.
MUKHOPADHAYA, C.J.)
(ANANT
S. DAVE, J.)
[sn
devu] pps
Top