Gujarat High Court
Tahir vs Hindustan on 24 June, 2011
Gujarat High Court Case Information System
Print
CA/5526/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 5526 of 2011
In
LETTERS
PATENT APPEAL No. 761 of 2011
In
SPECIAL
CIVIL APPLICATION No. 4280 of 2009
=========================================================
TAHIR
UMARBHAI VORA - Petitioner(s)
Versus
HINDUSTAN
SALTS LTD GOVERNMENT OF INDIA ENTERPRISE - Respondent(s)
=========================================================
Appearance
:
MR
NIKHIL D JOSHI for
the Applicant
None for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 24/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
The
learned counsel for the applicant does not press this Civil
Application. The Civil Application is dismissed as not pressed.
(V.M.
SAHAI, J.)
(G.B.
SHAH, J.)
omkar
Top