Gujarat High Court
Fuse vs Paschim on 22 April, 2010
Gujarat High Court Case Information System
Print
SCA/4599/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4599 of 2010
=========================================================
FUSE
SALES THROUGH PROPRIETOR - Petitioner(s)
Versus
PASCHIM
GUJARAT VIJ COMPANY LIMITED (PGVCL) THROUGH & 4 - Respondent(s)
=========================================================
Appearance
:
VMR
TUSHRA MEHTA, SR. ADVOCATE with MR VIRAL K SHAH
for
Petitioner:1,
NOTICE SERVED BY DS for Respondent(s) : 1 - 5.
MR
MD PANDYA for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 22/04/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
Heard
learned counsel for the parties.
The
order impugned Annexure-A is stated to be withdrawn by the
respondents. The submission is that this order is being withdrawn
without prejudice to the rights of the respondents to take
appropriate legal action after issuing notice and hearing the
petitioner. In view thereof, the petition is rendered infructuous
because the order impugned has been withdrawn. Notice discharged.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
* Pansala.
Top