Gujarat High Court High Court

Jhagadia vs Gujarat on 5 February, 2010

Gujarat High Court
Jhagadia vs Gujarat on 5 February, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3362/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3362 of 2004
 

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

 

JHAGADIA
TALUKA KHAN KHANIJ TRUCK OWNERS UNION - Petitioner(s)
 

Versus
 

GUJARAT
MINERAL DEVELOPMENT CORPN. LTD & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
ZUBIN F BHARDA for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 2. 
MR
UTPAL M PANCHAL for Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 05/02/2010 

 

 
 
ORAL
ORDER

Learned
counsel for the petitioner states that by the interim order, the
interest of the petitioner has been protected. Therefore, he does not
press the petition at this stage. The petition, therefore, stands
disposed of as not pressed. Rule is discharged. Interim relief, if
any, stands vacated. Liberty to revive in case of difficulty.

[K.S.JHAVERI,
J.]

Pravin/*

   

Top