Gujarat High Court
Deputy vs Unknown on 18 February, 2010
Gujarat High Court Case Information System
Print
MCA/3021/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR RESTORATION No. 3021 of 2008
In
CIVIL
APPLICATION No. 1206 of 2007
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 1588 of 2006
=============================================
DEPUTY
ENGINEER (O & M) - Applicant(s)
Versus
BHAVNAGAR
CRUSHING INDUSTRIES - Opponent(s)
=============================================
Appearance
:
MR RC JANI for Applicant(s) :
1,
None for Opponent(s) :
1,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 18/02/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
counsel for the petitioner submits that the parties have settled the
matter and thereby does not press the application for restoration.
The application stands disposed of accordingly.
(S.J.
MUKHOPADHAYA, CJ.)
(ANANT
S. DAVE, J.)
zgs/-
Top