Gujarat High Court
Gujarat vs State on 11 August, 2010
Gujarat High Court Case Information System
Print
SCA/217619/1989 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2176 of 1989
=========================================================
GUJARAT
ALCOHOL BASED INDUSTRI-ES DEVELOPMENT ASSOCIATION - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MS
DHARMISHTA RAVAL for
Petitioner(s) : 1 - 2.
MR DEVANG VYAS, AGP for Respondent(s) : 1 -
3.
FRESH NOTICE REQD(N) for Respondent(s) : 4 -
12.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 12/05/2009
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S.RADHAKRISHNAN)
Learned
counsel appearing for the petitioners submitted that the Ethyl
Alcohol Price Control Order has already been repealed in the year
1993.
That
being the fact situation, this petition has become infructuous. The
petition is disposed of as having become infructuous.
(K.S.RADHAKRISHNAN,C.J.)
(AKIL
KURESHI,J.)
(raghu)
Top