Gujarat High Court High Court

Vadgas vs State on 21 January, 2011

Gujarat High Court
Vadgas vs State on 21 January, 2011
Author: Harsha Devani,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14213/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14213 of 2010
 

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


 

VADGAS
REALITY PVT. LTD THROUGH AUTHORISED DIRECTOR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH ASSISTANT COMMISSIONER & 3 - Respondent(s)
 

========================================= 
Appearance
: 
MR AJ
SHASTRI for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 - 3. 
DS AFF.NOT
FILED (N) for Respondent(s) :
4, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	
	 
		 
		 
			 

                              and
		
	
	 
		 
		 
			 

HONOURABLE
			MR. JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 21/01/2011 

 

 
ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE HARSHA DEVANI)

Mr.

A.J. Shastri, learned advocate for the petitioner prays for time to
file affidavit-in-rejoinder. The matter is adjourned to 28th
January, 2011.

(
Harsha Devani, J. )

(
H.B. Antani, J. )

hki

   

Top