Gujarat High Court Case Information System 
    
  
    
 
 
    	      
         
	    
		   Print
				          
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	
 
	 
LPA/706/2011	 2/ 2	ORDER 
 
 
	
 
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 
 
LETTERS
PATENT APPEAL No. 706 of 2011
 
In
 
SPECIAL
CIVIL APPLICATION No. 14185 of 2010
 
With
 
LETTERS
PATENT APPEAL No. 707 of 2011
 
In
 
SPECIAL
CIVIL APPLICATION No. 13873 of 2010
 
 
 
=========================================================
 
P.T.MORE
- Appellant(s)
 
Versus
 
CHAIRMAN
GUJARAT INDUSTRIAL DEVELOPMENT CORPORATION & 2 - Respondent(s)
 
=========================================================
Appearance : 
MR
ASIT B JOSHI for Appellants. 
DS AFF.NOT FILED (N) for
Respondent(s) :
2, 
========================================================= 
 
	  
	 
	  
		 
			 
CORAM
			: 
			
		
		 
			 
HONOURABLE
			THE ACTING CHIEF JUSTICE MR.BHASKAR BHATTACHARYA
		
	
	 
		 
			 
 
			
		
		 
			 
and
		
	
	 
		 
			 
 
			
		
		 
			 
HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	
 
 
 
 
Date
: 14/11/2011 
 
 
 
 ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE 
MR.BHASKAR
BHATTACHARYA)
	It is
stated by Mr. Joshi, learned advocate appearing on behalf of the
appellants in these matters that he has instructions not to press LPA
No. 706 of 2011 as the same has become infructuous. Therefore, LPA
No. 706 of 2011 stands dismissed as infructuous and not pressed.
Notice is discharged. No order as to costs.
	So
far as the other matters are concerned, it is stated by learned
advocate Mr. Meena that he has instruction to appear on behalf of the
respondent-Corporation replacing the erstwhile learned advocate.
	To
enable him to take appropriate steps for filing vakalatnama on behalf
of the respondent-Corporation, let the other matters appear on 18th
November 2011.
[BHASKAR
BHATTACHARYA, ACTING C.J.]
[J.B.PARDIWALA
J.]
mathew
Top