Gujarat High Court
M/S vs Well on 10 July, 2008
Gujarat High Court Case Information System
Print
AO/230/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
APPEAL
FROM ORDER No. 230 of 2007
With
CIVIL
APPLICATION No. 8364 of 2007
In
APPEAL FROM ORDER No. 230 of 2007
=========================================================
M/S
SUZLON-WIND FARM SERVICE LTD. - Appellant(s)
Versus
WELL
WORTH OVERSEAS LTD. - Respondent(s)
=========================================================
Appearance
:
MR
KT DAVE for
Appellant(s) : 1,M/S THAKKAR ASSOC. for Appellant(s) : 1,
MR AJ
YAGNIK for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 10/07/2008
ORAL
ORDER
Shri
P.M.Thakkar, learned Senior Advocate appearing for M/s.Thakkar
Associates appearing on behalf of the appellant and Shri A.J.Yagnik,
learned advocate appearing on behalf of the respondent-original
plaintiff, both have jointly submitted that by efflux of time and as
validity of the contract period is over, the order passed by the
trial court has become infructuous, and therefore, present appeal
from order does not survive. Accordingly appeal from order and the
civil application therein are dismissed as infructuous by efflux of
time and subsequent development. Interim relief, if any, granted
earlier shall stand vacated forthwith.
(
M.R. SHAH, J. )
syed/
Top