Gujarat High Court
Ihx vs Unknown on 23 June, 2009
Gujarat High Court Case Information System
Print
MCA/243/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR REVIEW No. 243 of 2009
In
APPEAL
FROM ORDER No. 361 of 2008
==========================================
IHX
(UK) LTD - Applicant(s)
Versus
ASHAPURA
MINECHEM LIMITED & 3 - Opponent(s)
==========================================
Appearance
:
MR AS VAKIL
for Applicant(s) : 1,
None for Opponent(s) : 1 -
4.
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 23/06/2009
ORAL
ORDER
Shri
Apurva Vakil, learned advocate appearing on behalf of the applicant
has stated at the bar that in view of the subsequent development, the
present application has become infructuous. Accordingly, the present
application is dismissed as having become infructuous.
(M.R.
SHAH, J.)
siji
Top