Supreme Court of India

State Of Punjab & Ors vs M/S. Sankeshwar Hosiery Industry on 7 March, 2008

Supreme Court of India
State Of Punjab & Ors vs M/S. Sankeshwar Hosiery Industry on 7 March, 2008
Author: Kapadia
Bench: S.H. Kapadia, B. Sudershan Reddy
           CASE NO.:
Appeal (civil)  1816 of 2008

PETITIONER:
State of Punjab & Ors

RESPONDENT:
M/s. Sankeshwar Hosiery Industry

DATE OF JUDGMENT: 07/03/2008

BENCH:
S.H. Kapadia & B. Sudershan Reddy

JUDGMENT:

J U D G M E N T

CIVIL APPEAL NO. 1816 OF 2008
[Arising out of S.L.P. (CIVIL) NO.7649 of 2007]

KAPADIA, J.

Leave granted.

In view of our decision in the case of State of Punjab &
Others etc. etc. v. M/s. Perfect Synthetics etc. etc. Civil
Appeal No.1072 of 2008, the civil appeal is dismissed with no
order as to costs.