Gujarat High Court High Court

Mundra vs Union on 30 July, 2008

Gujarat High Court
Mundra vs Union on 30 July, 2008
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9792/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9792 of 2008
 

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


 

MUNDRA
SEZ TEXTILE & APPAREL PARK PVT LTD - Petitioner(s)
 

Versus
 

UNION
OF INDIA THROUGH MINISTRY OF COMMERCE & 4 - Respondent(s)
 

=========================================
 
Appearance : 
M/S
TRIVEDI & GUPTA for Petitioner(s) : 1, 1.2.1,
1.2.2,1.2.3  
None for Respondent(s) : 1 -
5. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 30/07/2008 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

The
learned counsel for the petitioner states that issue involved in the
present petition is identical to the issue involved in Special Civil
Application No.9656 of 2008 with Special Civil Application No.9713
of 2008, which has been heard by a Coordinate Bench and an
ad-interim order is made on 25.7.2008.

In
the circumstances, for the sake of uniformity and consistency,
without expressing any opinion on merits, the Registry is directed
to circulate this petition before the same Bench comprised of
Brother Justice K.A.Puj and Justice Bankim M. Mehta, after obtaining
necessary orders in this regard.

[D.A.MEHTA,
J.]

[HARSHA
DEVANI, J.]

parmar*

   

Top