Gujarat High Court High Court

General vs Unknown on 30 July, 2010

Gujarat High Court
General vs Unknown on 30 July, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2275/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR MODIFICATION OF ORDER No. 2275 of 2006
 

In


 

SPECIAL
CIVIL APPLICATION No. 14681 of 2006
 

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

 

GENERAL
WORKS & NORTH GUJARAT BIDI KAMDAR UNION - Applicant(s)
 

Versus
 

THE
GUJARAT WATER SUPPLY AND SEWERAGE BOARD & 2 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
PH PATHAK for
Applicant(s) : 1, 
MR HS MUNSHAW for Opponent(s) : 1 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 30/07/2010 

 

ORAL
ORDER

Heard
learned advocate Ms. Reena Kamani for learned advocate Mr. P.H.
Pathak appearing on behalf of applicant and learned advocate Mr.
Munshaw appearing on behalf of opponents.

Today,
when the matter is taken up for hearing by this Court, learned
advocate for the applicant submitted that services of such applicant
have been terminated, therefore, present application becomes
infructuous.

Accordingly,
present application is disposed of as become infructuous.

It
is open for applicant to raise all available legal contention in
pending reference.

[H.K.

RATHOD, J.]

#Dave

   

Top