Gujarat High Court High Court

Indian vs Superintendent on 24 February, 2010

Gujarat High Court
Indian vs Superintendent on 24 February, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1277/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 1277 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 1827 of 2007
 

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

 

INDIAN
FARMERS FERTILISER CO- OPERATIVE LTD. & 1 - Petitioner(s)
 

Versus
 

SUPERINTENDENT
OF STAMPS- GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
NANAVATI
ASSOCIATES for
Petitioner(s) : 1 - 2. 
NOTICE SERVED BY DS for Respondent(s) : 1,
7, 
None for Respondent(s) : 2 - 4, 6, 
MR PR NANAVATI for
Respondent(s) : 5, 
GOVERNMENT PLEADER for Respondent(s) :
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 24/02/2010 

 

 
 
ORAL
ORDER

Since
the main matter has been disposed of this application would not
survive and is accordingly disposed of. Notice is discharged with no
order as to costs. Interim relief, if any, stands vacated.

[K.S.

JHAVERI, J.]

ar

   

Top