Gujarat High Court High Court

Manmandir vs Government on 23 February, 2011

Gujarat High Court
Manmandir vs Government on 23 February, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/25690/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 25690 of 2006
 

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

 

MANMANDIR
SYNTHETICS PVT LTD. BY & THRO.AUTHORISED DIRECTOR - Petitioner(s)
 

Versus
 

GOVERNMENT
OF INDIA THE COMMISSIONER OF CENTRAL & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
NOTICE
SERVED for
Petitioner(s) : 1,(MR TS NANAVATI) for Petitioner(s) : 1, 
MRS VD
NANAVATI for Respondent(s) : 1 - 3. 
RULE UNSERVED for
Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 23/02/2011 

 

 
 
ORAL
ORDER

Though
served, none appears for the petitioner.

In
that view of the matter, the petition stands disposed of. Rule is
discharged with no order as to costs. Interim relief, if any, stands
vacated.

(K.S.JHAVERI,
J.)

niru*

   

Top