Gujarat High Court
Union vs Diamond on 16 June, 2010
Gujarat High Court Case Information System
Print
CA/9378/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9378 of 2007
In
SPECIAL
CIVIL APPLICATION No. 5665 of 2002
=========================================
UNION
OF INDIA & 2 - Petitioner(s)
Versus
DIAMOND
AND GEM DEVELOPMENT CORPORATION & 1 - Respondent(s)
=========================================
Appearance :
MR
RM CHHAYA for
Petitioner(s) : 1 - 3.
MR MIHIR H JOSHI for Respondent(s) : 1 -
2.
========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 16/06/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
This
application seeks vacating of stay granted in the main petition on
12th August 2002 by way of interim relief. Alternative
prayer is to fix early date of final hearing of the main petition.
Considering
the period that is elapsed, without going into merits, the first
prayer is not granted. Insofar as alternative prayer to fix the
main petition, Registry is directed to list the main petition as and
when petitions of 2002 are listed. Application stands disposed of
accordingly.
[D.A.MEHTA,
J.]
[HARSHA
DEVANI, J.]
parmar*
Top