Gujarat High Court
Sadeshi vs Rb on 5 August, 2010
Gujarat High Court Case Information System
Print
SCA/2851/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2851 of 1995
=========================================================
SADESHI
MILLS & ANR - Petitioner(s)
Versus
RB
KAMBLE & ANR & 1 - Respondent(s)
=========================================================
Appearance :
MS
PJ DAVAWALA for
Petitioner(s) : 1,
MR KN RAVAL for Petitioner(s) : 1,
MS HINA DESAI for
Respondent(s) : 1,
MR MUKUND M DESAI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 05/08/2010
ORAL
ORDER
The
learned counsel for the petitioner states that the company as well as
the corporation, both have gone into liquidation. In view of the
statement made by the learned counsel for the petitioner, the
petition has become academic and therefore, the same stands disposed
of. Rule is discharged. Interim relief, if any, stands vacated.
Liberty to revive in case of any difficulty.
[K.S.
JHAVERI, J.]
/phalguni/
Top