Gujarat High Court
M/S vs Union on 23 February, 2011
Gujarat High Court Case Information System
Print
CA/8657/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 8657 of 2010
In
SPECIAL
CIVIL APPLICATION No. 12063 of 2008
=========================================================
M/S
JINDAL SAW LIMITED & 1 - Petitioner(s)
Versus
UNION
OF INDIA & 8 - Respondent(s)
=========================================================
Appearance
:
MR
HARSHADRAY A DAVE for
Petitioner(s) : 1 - 2.
MR PS CHAMPANERI for Respondent(s) : 1,
MR
HARIN P RAVAL for Respondent(s) : 2, 6,
MR RJ OZA for
Respondent(s) : 3 - 5,8 - 9.
M/S TRIVEDI & GUPTA for
Respondent(s) :
7,
=========================================================
CORAM
:
HONOURABLE
MS.JUSTICE HARSHA DEVANI
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 23/02/2011
ORAL ORDER
(Per
: HONOURABLE MS.JUSTICE HARSHA DEVANI)
Considering the fact
that several old matters of the years 1990 and 1991 are pending
before this Court, no case is made out for hearing the present
petition, which is filed in the year 2008, out of turn.
In the circumstances,
the application is rejected.
[HARSHA DEVANI, J.]
[H.B. ANTANI, J.]
pirzada/-
Top