Gujarat High Court
====================================== vs Mr Dhaval D Vyas For on 4 March, 2011
Gujarat High Court Case Information System
Print
SCA/2855/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2855 of 2011
With
SPECIAL
CIVIL APPLICATION No. 2856 of 2011
======================================
JRE
TANK TERMINALS PRIVATE LIMITED AND ANOTHER
Versus
KANDLA
PORT TRUST
======================================
Appearance
:
SINGHI & CO for
Petitioners.
MR DHAVAL D VYAS for
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 04/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Identical
petitions for the same purpose and with the same prayer being Special
Civil Application Nos.286 of 2011 and 1328 of 2011 have been decided
by this Court by CAV judgment dated 4.2.2011 and order dated 7.2.2011
respectively. Since no new issue is raised and the factual matrix
admittedly remains the same, present petitions are summarily
dismissed for the reasons discussed in detail in CAV judgment dated
4.2.2011 in Special Civil Application No.286 of 2011.
(D.H.Waghela,
J.)
(K.A.Puj,
J.)
*malek
Top