Gujarat High Court High Court

Hindustan vs Government on 8 July, 2011

Gujarat High Court
Hindustan vs Government on 8 July, 2011
Author: V. M. G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/606/2006	 2/ 2	ORDER 
 
 

	

 

 


 

 


 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 606 of 2006
 

In


 

SPECIAL
CIVIL APPLICATION No. 10131 of 1998
 

With
 

CIVIL
APPLICATION NO. 3997 OF 2006
 

 


 

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


 

HINDUSTAN
SALTS LIMITED - Appellant(s)
 

Versus
 

GOVERNMENT
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PRANAV G DESAI for the Appellant. 
Mr. N.J.Shah, Assistant
GOVERNMENT PLEADER for Respondent no.1. 
RULE SERVED for
Respondent(s) : 2, 
MS MITA S PANCHAL for Respondent(s) :
3. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 08/07/2011 

 

 
					ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

1. Mr.Pranav
Desai, learned counsel appearing for the appellant states that he has
received instructions from the appellant not to press this appeal. He
has produced before the Court, the instructions received by him. We
have taken the same on record. In view of this statement made by
Mr.Pranav G.Desai, this appeal is dismissed as not pressed. Notice is
discharged.

2. Civil
Application does not survive in view of the order passed in the
Appeal. Rule is discharged.

(V.M.SAHAI,J)

(G.B.SHAH,J)

***vcdarji

   

Top