Gujarat High Court High Court

National vs Secretary on 9 May, 2011

Gujarat High Court
National vs Secretary on 9 May, 2011
Author: D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2116/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2116 of 2011
 

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


 

NATIONAL
SMALL SCALE INDUSTRIES CORPORATION LTD. - Petitioner(s)
 

Versus
 

SECRETARY
& 3 - Respondent(s)
 

=========================================
 
Appearance : 
Ms.
Vinita Vinayak for M/S THAKKAR ASSOC.
for Petitioner(s) :
1, 
GOVERNMENT PLEADER for Respondent(s) : 1 - 3. 
NOTICE SERVED
for Respondent(s) : 1, 4, 
MR SANDEEP N BHATT for Respondent(s) :
4, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

Date
: 09/05/2011 

 

 
ORAL
ORDER

Learned
counsel, Ms. Vinita Vinayak, appearing for M/s. Thakkar
Associates, submitted that the petition does not survive as the issue
among the parties is settled. Therefore, she requested to dispose the
petition. Learned counsel for the respondent having no objection, the
petition is disposed as not surviving and notice is discharged with
no order as to costs.

[D.H.WAGHELA,
J.]

JYOTI

   

Top