Gujarat High Court High Court

Bgh vs Union on 12 January, 2010

Gujarat High Court
Bgh vs Union on 12 January, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/476/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 476 of 2004
 

With


 

SPECIAL
CIVIL APPLICATION No. 17551 of 2003
 

 
=========================================================

BGH
EXIM LTD – Petitioner(s)

Versus

UNION
OF INDIA THROUGH DIRECTOR & 4 – Respondent(s)

=========================================================

Appearance :

MR
DHAVAL SHAH for
Petitioner(s) : 1,
MR PS CHAMPANERI for Respondent(s) : 1 – 2.
MR
JK SHAH AGP for Respondent(s) : 3 – 4.
MR DIPAK R DAVE for
Respondent(s) :

5,
=========================================================

CORAM
:

HONOURABLE
MR.JUSTICE KS JHAVERI

Date : 12/01/2010

ORAL
COMMON ORDER

When
the matter was called on for hearing, the learned counsel for the
petitioner is not present. Hence, the petitions stand dismissed for
default. Rule is discharged. Interim relief if any, stands vacated.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top