Gujarat High Court
Deputy vs Unknown on 18 February, 2010
Gujarat High Court Case Information System Print MCA/3021/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD MISC.CIVIL APPLICATION - FOR RESTORATION No. 3021 of 2008 In CIVIL APPLICATION No. 1206 of 2007 In LETTERS PATENT APPEAL (STAMP NUMBER) No. 1588 of 2006 ============================================= DEPUTY ENGINEER (O & M) - Applicant(s) Versus BHAVNAGAR CRUSHING INDUSTRIES - Opponent(s) ============================================= Appearance : MR RC JANI for Applicant(s) : 1, None for Opponent(s) : 1, ============================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA and HONOURABLE MR.JUSTICE ANANT S. DAVE Date : 18/02/2010 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
counsel for the petitioner submits that the parties have settled the
matter and thereby does not press the application for restoration.
The application stands disposed of accordingly.
(S.J.
MUKHOPADHAYA, CJ.)
(ANANT
S. DAVE, J.)
zgs/-
Top