Gujarat High Court High Court

Gujarat vs State on 11 August, 2010

Gujarat High Court
Gujarat vs State on 11 August, 2010
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/217619/1989	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2176 of 1989
 

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

 

GUJARAT
ALCOHOL BASED INDUSTRI-ES DEVELOPMENT ASSOCIATION - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
DHARMISHTA RAVAL for
Petitioner(s) : 1 - 2. 
MR DEVANG VYAS, AGP for Respondent(s) : 1 -
3. 
FRESH NOTICE REQD(N) for Respondent(s) : 4 -
12. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 12/05/2009 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)

Learned
counsel appearing for the petitioners submitted that the Ethyl
Alcohol Price Control Order has already been repealed in the year
1993.

That
being the fact situation, this petition has become infructuous. The
petition is disposed of as having become infructuous.

(K.S.RADHAKRISHNAN,C.J.)

(AKIL
KURESHI,J.)

(raghu)

   

Top