Gujarat High Court
Rajya vs Managing on 19 July, 2010
Gujarat High Court Case Information System
Print
SCA/1629/1996 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1629 of 1996
=========================================================
RAJYA
GENERAL KAMDAR MANDAL & 1 - Petitioner(s)
Versus
MANAGING
DIRECTOR ZENITH TINS LTD & 3 - Respondent(s)
=========================================================
Appearance :
MR
MS MANSURI for Petitioner(s) : 1 - 2.
MR KUNAN NAIK for M/S
TRIVEDI & GUPTA for Respondent(s) : 1,
RULE SERVED for
Respondent(s) : 2,
MR KP RAVAL AGP for Respondent(s) : 3,
NOTICE
UNSERVED for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 19/07/2010
ORAL
ORDER
By
efflux of time, the petition has become infructuous. Hence, the
petition stands disposed of as having become infructuous. Rule is
discharged. Interim relief, if any, stands vacated. Liberty to revive
in case of any difficulty.
[K.S.
JHAVERI, J.]
/phalguni/
Top