Gujarat High Court High Court

Fun vs Union on 6 August, 2008

Gujarat High Court
Fun vs Union on 6 August, 2008
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/9935/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No.9935 of 2008
 

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

FUN
MULTIPLEX PVT. LTD. - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 3 - Respondent(s)
 


=================================================== 
Appearance
: 
MR MIHIR JOSHI, LEARNED SENIOR ADVOCATE, for SINGHI
& CO for Petitioner(s) : 1, 
MR
HARIN P RAVAL for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
4. 
===================================================
 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

           
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 


 


 


Date
: 06/08/2008 

 


 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

Heard
Mr.Mihir Joshi, learned Senior Advocate appearing on behalf of the
petitioner. It is pointed out that in similar matters after the
petitions have been admitted interim
relief has been granted and for this purposes of
attention is invited to order dated 28.03.2008 made in Special Civil
Application No.5269 of 2008.

[D.A.

MEHTA, J]

[H.N.DEVANI,
J]

***

Bhavesh*

   

Top