Gujarat High Court
National vs Secretary on 9 May, 2011
Gujarat High Court Case Information System
Print
SCA/2116/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2116 of 2011
=========================================
NATIONAL
SMALL SCALE INDUSTRIES CORPORATION LTD. - Petitioner(s)
Versus
SECRETARY
& 3 - Respondent(s)
=========================================
Appearance :
Ms.
Vinita Vinayak for M/S THAKKAR ASSOC.
for Petitioner(s) :
1,
GOVERNMENT PLEADER for Respondent(s) : 1 - 3.
NOTICE SERVED
for Respondent(s) : 1, 4,
MR SANDEEP N BHATT for Respondent(s) :
4,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 09/05/2011
ORAL
ORDER
Learned
counsel, Ms. Vinita Vinayak, appearing for M/s. Thakkar
Associates, submitted that the petition does not survive as the issue
among the parties is settled. Therefore, she requested to dispose the
petition. Learned counsel for the respondent having no objection, the
petition is disposed as not surviving and notice is discharged with
no order as to costs.
[D.H.WAGHELA,
J.]
JYOTI
Top