Gujarat High Court
Gujarat vs Krishna on 12 November, 2008
Gujarat High Court Case Information System
Print
CA/1519520/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 15195 of 2006
In
FIRST
APPEAL No. 5394 of 2006
=========================================================
GUJARAT
INDUSTRIAL INVESTMENT CORPORATION LTD. - Petitioner(s)
Versus
KRISHNA
AGRAWAL & 1 - Respondent(s)
=========================================================
Appearance
:
MS
MEGHA JANI for
Petitioner(s) : 1,
None
for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 12/11/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
In
view of the fact that the main First Appeal has been permitted to be
withdrawn by the learned counsel for the petitioner, Ms.Megha Jani,
today, this Civil Application does not survive and is disposed of
accordingly. Rule is discharged. Interim relief, if any, stands
vacated.
(R.P.DHOLAKIA,J)
(M.D.SHAH,J.)
radhan/
Top