Gujarat High Court
M/S vs State on 29 March, 2010
Gujarat High Court Case Information System
Print
LPA/1403/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1403 of 2009
In
MISC.CIVIL
APPLICATION - FOR ORDERS No. 1521 of 2009
In
SPECIAL
CIVIL APPLICATION No. 7915 of 1990
=================================================
M/S
RAINBOW SURGICAL DRESSING MANUFACTURING CO. & 3 - Appellant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=================================================
Appearance :
MR
BJ TRIVEDI for Appellant(s) : 1 4.
MR JT
TRIVEDI for Appellant(s) : 1 - 4.
GOVERNMENT PLEADER for
Respondent(s) : 1,
MR SN SHELAT. SR. ADVOCATE with MR RM CHHAYA
for Respondent(s) :
2,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 29/03/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
question arises whether after final disposal of a writ petition on
consent, such a writ petition can be revived if the Hon’ble Judge
permitted the petitioner to file a petition for revival of the
prayer.
As
prayed for by the counsel for the appellants, post the matter on 9th
April, 2010.
[S.J.
MUKHOPADHAYA, CJ.]
[AKIL
KURESHI, J.]
sundar/-
Top