Gujarat High Court High Court

====================================== vs 9 on 12 August, 2010

Gujarat High Court
====================================== vs 9 on 12 August, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9262/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9262 of 2010
 

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

NATHABHAI
MANSURBHAI AND OTHERS
 

Versus
 

CHAIRMAN
& MANAGING DIRECTOR AND OTHERS
 

====================================== 
Appearance
: 
MR
BD KARIA for Petitioner Nos.1,1.2.1 - 2,2.2.1 - 16,16.2.1 - 18,18.2.1
- 19,19.2.1 - 20,20.2.1 - 28,28.2.1 - 42,42.2.1 - 46,46.2.1 -
52,52.2.1 - 53,53.2.1 - 58,58.2.1 - 68,68.2.1 - 74,74.2.1 - 75,75.2.1
- 79,79.2.1 - 83,83.2.1 - 85,85.2.1 - 92. 
MR GM AMIN for
Respondent Nos.1-2.
 

MS
MONALI BHATT, AGP Respondent
No.3. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

Date
: 12/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

1. NOTICE
returnable on 27th August 2010. Learned counsel, Mr.Amin
appears for respondent nos.1 and 2 and waives service. Learned AGP
waives service for respondent no.3. The petition may be taken up for
final disposal on that date.

2. At
the request of learned counsel, Mr.Karia, petitioner nos.6 and 27 are
permitted to be deleted. In the meantime, it will be open for the
trial Court to proceed with Reference subject to right of the
petitioner to seek adjournment in case of necessity.

(D.H.Waghela,
J.)

(Bankim
N.Mehta, J.)

*malek

   

Top