Gujarat High Court High Court

City vs Happy on 14 June, 2010

Gujarat High Court
City vs Happy on 14 June, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10792/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10792 of 2002
 

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

 

CITY
OF AHMEDABAD SPINNING & MANUFACTURING CO LTD. - Petitioner(s)
 

Versus
 

HAPPY
HOME WARE HOUSE - THRO. INDULAL BIHARILAL PACHIGAR & 11 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GM JOSHI for
Petitioner(s) : 1, 
MR KV SHELAT for Respondent(s) : 1 -
12. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 14/06/2010 

 

 
 
ORAL
ORDER

Learned
advocate Mr.G.M. Joshi for the petitioner states that the matter is
settled between the parties. This statement of Mr.Joshi is not
controverted by Mr.K.V. Shelat, learned advocate for the respondents.
However, none of the learned advocates has written instructions.

In
view of the aforesaid situation the petition is disposed of reserving
liberty in favour of the petitioner to apply in case of difficulty.
Rule is discharged. Ad interim relief is vacated.

(RAVI
R. TRIPATHI, J.)

karim

   

Top