Gujarat High Court
Popatbhai vs Sanjay on 21 October, 2011
Gujarat High Court Case Information System
Print
CA/12428/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 12428 of 2009
In
CIVIL
REVISION APPLICATION No. 242 of 2002
=========================================================
POPATBHAI
SAVJIBHAI - Petitioner(s)
Versus
SANJAY
STEEL CORPORATION & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BIPIN I MEHTA for
Petitioner(s) : 1,
None for Respondent(s) : 1,
MR MURALI N
DEVNANI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
Date
: 21/10/2011
ORAL ORDER
A
perusal of the note submitted by the Registry indicates that the main
Revision Application being Civil Revision Application No.242 of 2002
already stands allowed vide judgment and order dated 7.10.2010. In
the circumstances, this application for fixing the date for final
hearing does not survive and is disposed of accordingly.
(HARSHA
DEVANI, J.)
zgs/-
Top