Gujarat High Court
Texel vs Union on 18 June, 2008
Bench: H.K.Rathod
SCA/23532/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 23532 of 2007 ========================================================= TEXEL INDUSTRIES LTD. - Petitioner(s) Versus UNION OF INDIA & 3 - Respondent(s) ========================================================= Appearance : MS AVANI S MEHTA for Petitioner(s) : 1, DS AFF.NOT FILED (N) for Respondent(s) : 1 - 4. MR NIRAL R MEHTA for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE H.K.RATHOD Date : 18/06/2008 ORAL ORDER
List
has been revised twice, learned advocate Mr. NR Mehta appearing for
respondent remained absent on both the occasion.
Therefore,
matter is adjourned on 11/7/2008. Ad interim relief granted earlier
shall remain continue till 11/7/2008.
(H.K.RATHOD,
J)
asma