Gujarat High Court High Court

Union vs State on 8 February, 2011

Gujarat High Court
Union vs State on 8 February, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CRA/273/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
REVISION APPLICATION No. 273 of 2010
 

To


 

CIVIL
REVISION APPLICATION No. 294 of 2010
 

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

 

UNION
OF INDIA - Applicant(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
PS CHAMPANERI, ASST. SOLICITOR GENERAL OF INDIA with MR YV WAGHELA
for
Applicant(s) : 1, 
MR JIGAR GADHVI for Opponent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 08/02/2011 

 

ORAL
ORDER

Today, learned advocate Mr. Champaneri has filed leave note,
therefore, request is made by learned advocate Mr. Waghela on behalf
of petitioner to adjourn these matters.

Learned
advocate Mr. Jigar Gadhvi submitted that identical group of Civil
Revision Applications are also notified before this Court today in
final hearing board being CRA Nos.188 of 2010 to 219 of 2010 and 220
of 2010 to 252 of 2010, where, he is appearing on behalf of
respondents. He further submitted that he has instructions to appear
in this group of matters also and he will file his vakalatnama before
registry of this Court as early as possible.

Therefore,
issue NOTICE to
respondents returnable
on 14 th
February, 2011.

Learned
advocate Mr. Jigar Gadhvi waives service of notice on behalf of
respondents.

[H.K.

RATHOD, J.]

#Dave

   

Top