Gujarat High Court
Mafatlal vs Sicom on 25 February, 2010
Gujarat High Court Case Information System
Print
OJCA/388/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 388 of 2009
=========================================================
MAFATLAL
DENIM LIMITED - Applicant(s)
Versus
SICOM
LIMITED & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AS VAKIL for
Applicant(s) : 1,
MR SANJAY A MEHTA for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2,
SINGHI & CO for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 25/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
In
view of the disposal of the main matter, this application does not
survive. Hence it stands disposed of. Rule discharged. Interim relief
stands vacated.
(BHAGWATI
PRASAD, J)
(BANKIM
N. MEHTA, J)
(pkn)
Top