Gujarat High Court
Enkay vs Union on 27 December, 2010
Gujarat High Court Case Information System
Print
SCA/11734/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11734 of 2004
=========================================================
ENKAY
TEXOFOOD INDUSTRIES LIMITED - Petitioner(s)
Versus
UNION
CHEMICALS THRO PROPRITORVINSHNUBHAI M. PATEL - Respondent(s)
=========================================================
Appearance
:
MR
JB PARDIWALA for
Petitioner(s) : 1,
MR ASPI M KAPADIA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 27/12/2010
ORAL
ORDER
Today,
when the matter is called out, the learned advocates for the
respective parties are not present.
Hence, the
matter is dismissed in default. Rule is discharged. Interim relief,
if any, granted earlier stands vacated.
(M.D.Shah,J.)
(vipul)
Top