Gujarat High Court High Court

Enkay vs Union on 27 December, 2010

Gujarat High Court
Enkay vs Union on 27 December, 2010
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11734/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11734 of 2004
 

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

 

ENKAY
TEXOFOOD INDUSTRIES LIMITED - Petitioner(s)
 

Versus
 

UNION
CHEMICALS THRO PROPRITORVINSHNUBHAI M. PATEL - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JB PARDIWALA for
Petitioner(s) : 1, 
MR ASPI M KAPADIA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 27/12/2010 

 

 
 
ORAL
ORDER

Today,
when the matter is called out, the learned advocates for the
respective parties are not present.
Hence, the
matter is dismissed in default. Rule is discharged. Interim relief,
if any, granted earlier stands vacated.

(M.D.Shah,J.)

(vipul)

   

Top