Gujarat High Court High Court

Radhika vs Union on 3 March, 2011

Gujarat High Court
Radhika vs Union on 3 March, 2011
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/12252/2009	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12252 of 2009
 

 
 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE AKIL KURESHI
 
 
=========================================================


 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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


 

RADHIKA
PETROLEUM & 1 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 5 - Respondent(s)
 

=========================================================
 
Appearance : 
M/S
TRIVEDI & GUPTA for
Petitioner(s) : 1 - 2. 
RULE SERVED for Respondent(s) : 1,3 - 5. 
MR
PS CHAMPANERI for Respondent(s) : 1, 
MR VH KANARA for
Respondent(s) : 1, 
RULE UNSERVED for Respondent(s) : 2, 
MRS
MAUNA M BHATT for Respondent(s) : 3 - 5. 
MS MEENA VYAS for
Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 10/12/2010 

 

 
 
ORAL
JUDGMENT

Note
has been filed by learned advocate appearing on behalf of the
petitioner seeking permission to withdraw the petition on the basis
of communication dated 9th December, 2010 received by the
counsel for the petitioner pursuant to understanding arrived at with
the respondents.

Permission
granted. Petition stands disposed of as withdrawn. Rule discharged.
Interim relief, if any, stands vacated.

(AKIL
KURESHI, J.)

(ashish)

   

Top