Gujarat High Court
Essar vs Unknown on 14 August, 2008
Gujarat High Court Case Information System
Print
MCA/203220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR DIRECTION No. 2032 of 2008
In
SPECIAL
CIVIL APPLICATION No. 24233 of 2007
=================================================
ESSAR
OIL LTD & 1 - Applicant(s)
Versus
STATE
OF GUJARAT THRO SECRETARY & 3 - Opponent(s)
=================================================
Appearance :
NANAVATI
ASSOCIATES for Applicant(s) : 1 - 2.
GOVERNMENT PLEADER for
Opponent(s) : 1,
None for Opponent(s) : 2 -
4.
=================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. M.S.SHAH
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 14/08/2008
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
Since
the learned advocate for the applicant states that the Hon’ble
Supreme Court has entertained Special Leave Petition against our
judgment dated 22.04.2008 in Special Civil Application No.24233 of
2007, this application is not entertained at this stage.
As
this application is not entertained at this stage, this Misc. Civil
Application stands disposed of.
(M.S.
SHAH, Actg. C.J.)
(RAVI R. TRIPATHI, J.)
[sn
devu] pps
Top