Gujarat High Court Case Information System
Print
SCA/3021720/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 30217 of 2007
With
CIVIL
APPLICATION No. 7389 of 2008
=================================================
THE
ANNAPURNA DUKAN KAMDAR SANGH - Petitioner
Versus
GUJARAT
REFINERY, INDIAN OIL CORPORATION LTD. & 2 - Respondents
=================================================
Appearance :
MR
H.S.MULIA for Petitioner :
MR MANISH R
BHATT for Respondent : 1,
MR
KUNAN B NAIK for Respondent : 2,
MR
NIRAL R MEHTA for Respondent :
3,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 01/12/2008
COMMON
ORAL ORDER
Shri
Mulia has placed on record the affidavit filed by Shri Chandra
Prakash Dube. Same is taken on record. Shri Mulia submits that the
petition be disposed of as the petitioner will have to take up
appropriate admissible proceedings before the appropriate forum. In
view of this statement of Shri Mulia the petition is disposed of
without observing anything on merits. Notice discharged. Interim
relief granted earlier shall stand vacated. No order as to cost.
In
view of the order passed in main petition, civil application No. 7389
of 2008 stands disposed of.
[
S.R. BRAHMBHATT, J ]
/vgn
Top