SCA/13060/2000 2/ 2 JUDGMENT IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 13060 of 2000 For Approval and Signature: HONOURABLE MR.JUSTICE D.A.MEHTA Sd/- HONOURABLE MR.JUSTICE H.B.ANTANI Sd/- ========================================================= 1 Whether Reporters of Local Papers may be allowed to see the judgment ? NO 2 To be referred to the Reporter or not ? NO 3 Whether their Lordships wish to see the fair copy of the judgment ? NO 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 ? NO 5 Whether it is to be circulated to the civil judge ? NO ========================================================= SHREE KRISHNA POLYESTER LTD., & 1 - Petitioner(s) Versus UNION OF INDIA & 1 - Respondent(s) ========================================================= Appearance : MR RAKESH GUPTA AND MS. POOJA GUPTA FOR M/S TRIVEDI & GUPTA for Petitioner(s) : 1 - 2. MR HRIDAY BUCH, CGD. for Respondents. RULE SERVED BY DS for Respondent(s) : 2, ========================================================= CORAM : HONOURABLE MR.JUSTICE D.A.MEHTA and HONOURABLE MR.JUSTICE H.B.ANTANI Date : 20/06/2008 ORAL JUDGMENT
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
1 It
is common ground between the parties that the facts and contentions
relatable to this petition are identical in terms as stated in
Special Civil Application No. 13059 of 2000 and hence, it is not
necessary to set out the facts and contentions in detail.
2 For
the reasons recorded in judgment rendered today in case of Shree
Krishna Polyester Limited Vs. Union of India in Special Civil
Application No. 13059 of 2000 this petition is rejected with
identical directions as made in Special Civil Application No.13059 of
2000. Rule discharged. Ad-interim relief stands vacated. There shall
be no order as to costs.
Sd/-
Sd/-
(D.A.Mehta, J.) (H.B.Antani, J.)
M.M.BHATT