Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Gujarat High Court

M/S Anchor Daewoo Industries Ltd vs Special Secretary ( Appeals ) on 29 November, 2018

Author: A.J.Desai

Bench: A.J.Desai

           C/SCA/12733/2018                                       ORDER




     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD

            SPECIAL CIVIL APPLICATION NO.12733 of 2018

=========================================
                     M/S ANCHOR DAEWOO INDUSTRIES LTD
                                    Versus
                         SPECIAL SECRETARY (APPEALS)
=========================================
Appearance :
MR VIMAL A PUROHIT for the PETITIONER.
MR L.B. DABHI, AGP for the RESPONDENTS.
=========================================

       CORAM : HONOURABLE MR.JUSTICE A.J.DESAI

                                  Date : 29/11/2018
                                   ORAL ORDER

I have heard Mr. Vimal A. Purohit, learned advocate appearing for the petitioner and Mr. L.B. Dabhi, learned Assistant Government Pleader for the respondents.

Rule returnable on 13.3.2019. Learned Assistant Government Pleader waives service of rule on behalf of respondents. Interim relief granted earlier is hereby confirmed.

The respondents are directed to file affidavit-in-reply.

(A.J.DESAI, J) SAVARIYA Page 1 of 1