Gujarat High Court
Jhagadia vs Gujarat on 5 February, 2010
Gujarat High Court Case Information System
Print
SCA/3362/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3362 of 2004
=========================================================
JHAGADIA
TALUKA KHAN KHANIJ TRUCK OWNERS UNION - Petitioner(s)
Versus
GUJARAT
MINERAL DEVELOPMENT CORPN. LTD & 2 - Respondent(s)
=========================================================
Appearance
:
MR
ZUBIN F BHARDA for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 2.
MR
UTPAL M PANCHAL for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 05/02/2010
ORAL
ORDER
Learned
counsel for the petitioner states that by the interim order, the
interest of the petitioner has been protected. Therefore, he does not
press the petition at this stage. The petition, therefore, stands
disposed of as not pressed. Rule is discharged. Interim relief, if
any, stands vacated. Liberty to revive in case of difficulty.
[K.S.JHAVERI,
J.]
Pravin/*
Top