Gujarat High Court High Court

Shree vs Union on 20 June, 2008

Gujarat High Court
Shree vs Union on 20 June, 2008
Bench: D.A.Mehta And H.B.Antani, H.B.Antani
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/13060/2000	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13060 of 2000
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE D.A.MEHTA  Sd/-
 

  
HONOURABLE
MR.JUSTICE H.B.ANTANI
Sd/- 
 
=========================================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?    
			    NO
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To be
			referred to the Reporter or not ?   NO
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?     
			NO
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?           NO
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?    NO
		
	

 

 
=========================================================


 

SHREE
KRISHNA POLYESTER LTD., & 1 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
RAKESH GUPTA AND MS. POOJA GUPTA FOR M/S TRIVEDI & GUPTA
for Petitioner(s) : 1 - 2. 
MR HRIDAY BUCH, CGD. for
Respondents. 
RULE SERVED BY DS for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 20/06/2008 

 

ORAL
JUDGMENT

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

1 It
is common ground between the parties that the facts and contentions
relatable to this petition are identical in terms as stated in
Special Civil Application No. 13059 of 2000 and hence, it is not
necessary to set out the facts and contentions in detail.

2 For
the reasons recorded in judgment rendered today in case of Shree
Krishna Polyester Limited Vs. Union of India in Special Civil
Application No. 13059 of 2000 this petition is rejected with
identical directions as made in Special Civil Application No.13059 of
2000. Rule discharged. Ad-interim relief stands vacated. There shall
be no order as to costs.

Sd/-

Sd/-

(D.A.Mehta, J.) (H.B.Antani, J.)

M.M.BHATT