Gujarat High Court High Court

====================================== vs None For on 13 August, 2010

Gujarat High Court
====================================== vs None For on 13 August, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8880/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8880 of 2010
 

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

KHWAJA
TRAVELS SERVICE THROUGH PARTNER AMANULLA GYASUDDIN 

 

Versus
 

CENTRAL
WAREHOUSING CORPORATION THROUGH REGIONAL MANAGER 

 

====================================== 
Appearance
: 
MR MAULIK G NANAVATI for
Petitioner. 
None for
Respondent. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

Date
: 13/08/2010 

 

ORAL
ORDER

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

Amendment,
as per the draft amendment submitted today, is allowed. S.O. to 16th
August 2010, at the request of learned counsel, Mr.Nanavati.

(D.H.Waghela,
J.)

(Bankim
N.Mehta, J.)

*malek

   

Top