Gujarat High Court High Court

Rajya vs Managing on 19 July, 2010

Gujarat High Court
Rajya vs Managing on 19 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1629/1996	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1629 of 1996
 

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


 

RAJYA
GENERAL KAMDAR MANDAL & 1 - Petitioner(s)
 

Versus
 

MANAGING
DIRECTOR ZENITH TINS LTD & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MS MANSURI for Petitioner(s) : 1 - 2. 
MR KUNAN NAIK for M/S
TRIVEDI & GUPTA for Respondent(s) : 1, 
RULE SERVED for
Respondent(s) : 2, 
MR KP RAVAL AGP for Respondent(s) : 3, 
NOTICE
UNSERVED for Respondent(s) :
4, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 19/07/2010 

 

 
ORAL
ORDER

By
efflux of time, the petition has become infructuous. Hence, the
petition stands disposed of as having become infructuous. Rule is
discharged. Interim relief, if any, stands vacated. Liberty to revive
in case of any difficulty.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top