Gujarat High Court High Court

M/S vs Icchapore on 3 March, 2011

Gujarat High Court
M/S vs Icchapore on 3 March, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8596/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8596 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 8597 of 2008
 

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

 

M/S
RAJ LAND CORPORATION & 1 - Petitioner(s)
 

Versus
 

ICCHAPORE
INDUSTRIAL CO OP SERVICE SOCIETY LTD & 9 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AMIT V THAKKAR for
Petitioner(s) : 1 - 2. 
MR AJAY S JAGIRDAR for Respondent(s) : 1 -
3. 
RULE SERVED for Respondent(s) : 4, 6, 
MR KM PARIKH for
Respondent(s) : 5, 
SERVED BY AFFIX.(N) for Respondent(s) : 6, 
MR
UTPAL M PANCHAL for Respondent(s) : 7 - 10. 
DS AFF.NOT FILED (N)
for Respondent(s) : 9 -
10. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 03/03/2011 

 

 
ORAL
ORDER

In
view of the fact that the original suit is disposed of, these
petitions have become academic. Hence, these petitions stand disposed
of accordingly. Notice is discharged. Liberty to revive in case of
difficulty.

(K.S.JHAVERI,J.)

pawan

   

Top