Gujarat High Court
====================================== vs Mr on 27 August, 2010
Gujarat High Court Case Information System
Print
CR.RA/377/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
REVISION APPLICATION No. 377 of 2006
======================================
VISHNU
DYEING AND PRINTING MILLS
Versus
THE
STATE OF GUJARAT
======================================
Appearance
:
MR BM GUPTA for Applicant.
MR
UA TRIVEDI, APP for
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 27/08/2010
ORAL
ORDER
Without
prejudice to the rights and contentions of the applicant, it was
fairly stated by learned counsel, Mr.Gupta, that enquiry pursuant to
the impugned order needs to proceed in accordance with law and no
further order was pressed for at this stage. Learned APP having no
objection, the petition is disposed as not pressed for any order on
merits, Rule is discharged and interim relief is vacated with no
order as to costs.
(D.H.Waghela,
J.)
*malek
Top