Gujarat High Court High Court

M/S vs Gujarat on 15 January, 2010

Gujarat High Court
M/S vs Gujarat on 15 January, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/212/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR VACATING INTERIM RELIEF No. 212 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 15507 of 2008
 

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


 

M/S
VISHWAKARMA ENGINEERING INDUSTRIES - Petitioner(s)
 

Versus
 

GUJARAT
INDUSTRIAL DEVELOPMENT CORPORATION & 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
RC JANI for
Petitioner(s) : 1, 
MR MB GANDHI for Respondent(s) : 1 - 3. 
MR
ARPIT A KAPADIA for Respondent(s) :
4, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 15/01/2010 

 

 
ORAL
ORDER

By
way of this application, the applicant has prayed to fix the main
matter for final hearing.

Heard
learned counsel for the respective parties. In view of the averments
made in the application, the application is granted. The main matter
is fixed for hearing on 18.02.2010.

The
application stands disposed of accordingly.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top