Gujarat High Court
Amardeep vs Dakshin on 14 June, 2010
Gujarat High Court Case Information System
Print
CA/13630/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 13630 of 2009
In
SPECIAL
CIVIL APPLICATION No. 21824 of 2006
=========================================================
AMARDEEP
ASSOCIATION, NAVSARI - Petitioner(s)
Versus
DAKSHIN
GUJARAT VIJ CO.LTD. THROUGH MANAGING DIRECTOR & 2 - Respondent(s)
=========================================================
Appearance
:
MRS
SANGEETA N PAHWA for
Petitioner(s) : 1,
MR MD PANDYA for Respondent(s) : 1,
MR
RASHESH RINDANI, Assistant Government Pleader for Respondent(s) :
2,
None for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 14/06/2010
ORAL ORDER
In
view of the order passed by this Court today in Special Civil
Application No.21824 of 2006, this Civil Application does not
survive. This application is accordingly disposed off.
(K. A. PUJ, J.)
kks
Top