Gujarat High Court
M/S vs Gujarat on 15 January, 2010
Gujarat High Court Case Information System
Print
CA/212/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR VACATING INTERIM RELIEF No. 212 of 2010
In
SPECIAL
CIVIL APPLICATION No. 15507 of 2008
=========================================================
M/S
VISHWAKARMA ENGINEERING INDUSTRIES - Petitioner(s)
Versus
GUJARAT
INDUSTRIAL DEVELOPMENT CORPORATION & 3 - Respondent(s)
=========================================================
Appearance :
MR
RC JANI for
Petitioner(s) : 1,
MR MB GANDHI for Respondent(s) : 1 - 3.
MR
ARPIT A KAPADIA for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 15/01/2010
ORAL
ORDER
By
way of this application, the applicant has prayed to fix the main
matter for final hearing.
Heard
learned counsel for the respective parties. In view of the averments
made in the application, the application is granted. The main matter
is fixed for hearing on 18.02.2010.
The
application stands disposed of accordingly.
[K.S.
JHAVERI, J.]
/phalguni/
Top