Gujarat High Court
Appolo vs Unit on 23 July, 2010
Gujarat High Court Case Information System
Print
SCA/9201/2000 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9201 of 2000
With
CIVIL
APPLICATION No. 8292 of 2005
In
SPECIAL CIVIL APPLICATION
No. 9201 of 2000
=========================================================
APPOLO
TYRES KAMGAR SANGH - Petitioner(s)
Versus
UNIT
HEAD APPOLO TYRES LTD & 1 - Respondent(s)
=========================================================
Appearance :
MR
RD RAVAL for
Petitioner(s) : 1,
MR KIRAN C RAVAL for Respondent(s) : 1,
MS
CM SHAH AGP for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 23/07/2010
ORAL
ORDER
By
efflux of time, the petition has become academic. Hence, the petition
stand disposed of accordingly. Rule is discharged. Interim relief, if
any, stands vacated. Liberty to revive in case of difficulty.
[K.S.
JHAVERI, J.]
ORDER
IN CIVIL APPLICATION
In
view of the order passed in the main matter, this application will
not survive. The application stands disposed of accordingly.
[K.S.
JHAVERI, J.]
/phalguni/
Top