Gujarat High Court High Court

Patel vs Gujarat on 2 August, 2010

Gujarat High Court
Patel vs Gujarat on 2 August, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/873/2003	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 873 of 2003
 

In


 

SPECIAL
CIVIL APPLICATION No. 3584 of 2003
 

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

 

PATEL
ENGINEERING LTD. - Appellant(s)
 

Versus
 

GUJARAT
INDUSTRIAL POWER CO. LTD.THRO. CHARIMAN /M.D. - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DC DAVE for
Appellant(s) : 1, 
MR AR GUPTA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 02/08/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

After
the appeal being argued and heard at some length, learned counsel for
the appellant sought permission to withdraw the appeal with a view to
approaching the Supreme Court in view of the judgments of the Apex
Court reported in (2005) 8 SCC 618 and AIR 2007 SC 1557. Learned
counsel for the respondent having no objection, the appeal is
disposed as withdrawn, with no order as to costs.

Sd/-

(
D.H.Waghela, J.)

Sd/-

(
Bankim N.Mehta, J.)

(KMG
Thilake)

   

Top