Gujarat High Court Case Information System
Print
LPA/706/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 706 of 2011
In
SPECIAL
CIVIL APPLICATION No. 14185 of 2010
With
LETTERS
PATENT APPEAL No. 707 of 2011
In
SPECIAL
CIVIL APPLICATION No. 13873 of 2010
=========================================================
P.T.MORE
- Appellant(s)
Versus
CHAIRMAN
GUJARAT INDUSTRIAL DEVELOPMENT CORPORATION & 2 - Respondent(s)
=========================================================
Appearance :
MR
ASIT B JOSHI for Appellants.
DS AFF.NOT FILED (N) for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 14/11/2011
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE
MR.BHASKAR
BHATTACHARYA)
It is
stated by Mr. Joshi, learned advocate appearing on behalf of the
appellants in these matters that he has instructions not to press LPA
No. 706 of 2011 as the same has become infructuous. Therefore, LPA
No. 706 of 2011 stands dismissed as infructuous and not pressed.
Notice is discharged. No order as to costs.
So
far as the other matters are concerned, it is stated by learned
advocate Mr. Meena that he has instruction to appear on behalf of the
respondent-Corporation replacing the erstwhile learned advocate.
To
enable him to take appropriate steps for filing vakalatnama on behalf
of the respondent-Corporation, let the other matters appear on 18th
November 2011.
[BHASKAR
BHATTACHARYA, ACTING C.J.]
[J.B.PARDIWALA
J.]
mathew
Top