Gujarat High Court
M/S vs Icchapore on 3 March, 2011
Gujarat High Court Case Information System
Print
SCA/8596/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8596 of 2008
With
SPECIAL
CIVIL APPLICATION No. 8597 of 2008
=========================================================
M/S
RAJ LAND CORPORATION & 1 - Petitioner(s)
Versus
ICCHAPORE
INDUSTRIAL CO OP SERVICE SOCIETY LTD & 9 - Respondent(s)
=========================================================
Appearance
:
MR
AMIT V THAKKAR for
Petitioner(s) : 1 - 2.
MR AJAY S JAGIRDAR for Respondent(s) : 1 -
3.
RULE SERVED for Respondent(s) : 4, 6,
MR KM PARIKH for
Respondent(s) : 5,
SERVED BY AFFIX.(N) for Respondent(s) : 6,
MR
UTPAL M PANCHAL for Respondent(s) : 7 - 10.
DS AFF.NOT FILED (N)
for Respondent(s) : 9 -
10.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/03/2011
ORAL
ORDER
In
view of the fact that the original suit is disposed of, these
petitions have become academic. Hence, these petitions stand disposed
of accordingly. Notice is discharged. Liberty to revive in case of
difficulty.
(K.S.JHAVERI,J.)
pawan
Top