Gujarat High Court
Cookvel vs Gujarat on 27 September, 2010
Gujarat High Court Case Information System
Print
SCA/7215/1999 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7215 of 1999
=========================================================
COOKVEL
FOODS INDIA PVT. LTD. & 1 - Petitioner(s)
Versus
GUJARAT
INDUSTRIAL INVESTMENT CORPORATION LTD. - Respondent(s)
=========================================================
Appearance :
MR
MIHIR H JOSHI for
Petitioner(s) : 1 - 2.
MS MEGHA JANI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 27/09/2010
ORAL
ORDER
Mr.Trivedi,
learned Advocate for Mr.Mihir Joshi, for the petitioners states that
petitioner has already taken the papers back.
It
appears that the order passed by this Court (Coram: Hon’ble Mr.
Justice D A Mehta) dated 28/01/2008 has not been complied with. In
that view of the matter as the petitioner is not interested in
prosecuting the matter any further, the petition stands disposed of
accordingly. Rule is discharged. Interim-relief, if any, stands
vacated.
(K
S JHAVERI, J.)
sompura
Top