Gujarat High Court Case Information System
Print
SCA/9792/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9792 of 2008
==========================================
MUNDRA
SEZ TEXTILE & APPAREL PARK PVT LTD - Petitioner(s)
Versus
UNION
OF INDIA THROUGH MINISTRY OF COMMERCE & 4 - Respondent(s)
=========================================
Appearance :
M/S
TRIVEDI & GUPTA for Petitioner(s) : 1, 1.2.1,
1.2.2,1.2.3
None for Respondent(s) : 1 -
5.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 30/07/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
The
learned counsel for the petitioner states that issue involved in the
present petition is identical to the issue involved in Special Civil
Application No.9656 of 2008 with Special Civil Application No.9713
of 2008, which has been heard by a Coordinate Bench and an
ad-interim order is made on 25.7.2008.
In
the circumstances, for the sake of uniformity and consistency,
without expressing any opinion on merits, the Registry is directed
to circulate this petition before the same Bench comprised of
Brother Justice K.A.Puj and Justice Bankim M. Mehta, after obtaining
necessary orders in this regard.
[D.A.MEHTA,
J.]
[HARSHA
DEVANI, J.]
parmar*
Top