Gujarat High Court Case Information System
Print
SCA/476/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 476 of 2004
With
SPECIAL
CIVIL APPLICATION No. 17551 of 2003
=========================================================
BGH
EXIM LTD – Petitioner(s)
Versus
UNION
OF INDIA THROUGH DIRECTOR & 4 – Respondent(s)
=========================================================
Appearance :
MR
DHAVAL SHAH for
Petitioner(s) : 1,
MR PS CHAMPANERI for Respondent(s) : 1 – 2.
MR
JK SHAH AGP for Respondent(s) : 3 – 4.
MR DIPAK R DAVE for
Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 12/01/2010
ORAL
COMMON ORDER
When
the matter was called on for hearing, the learned counsel for the
petitioner is not present. Hence, the petitions stand dismissed for
default. Rule is discharged. Interim relief if any, stands vacated.
[K.S.
JHAVERI, J.]
/phalguni/
Top