Gujarat High Court Case Information System
Print
SCA/5831/2010 1/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5831 of 2010
=========================================================
SUDEEP
MOTORS PVT LTD & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY TO THE & 7 - Respondent(s)
=========================================================
Appearance :
MR
KH KAJI for
Petitioner(s) : 1 - 2.MR MANISH K KAJI for Petitioner(s) : 1 - 2.
MS
MAITHILI MEHTA, AGP. for Respondent(s) : 1,
NOTICE SERVED for
Respondent(s) : 1 -
8.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 13/08/2010
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)
1. Ms.
Maithili Mehta, learned Assistant Government Pleader states under
instructions, that the attachment made vide the impugned orders of
attachment dated 28.10.2009 has been lifted and that the amount
recovered under the said attachment orders has been deposited back in
the account of the petitioner.
2. In
the light of the statement made by the learned Assistant Government
Pleader, learned Advocate for the petitioner states that the
grievance ventilated in the petition no longer survives. The petition
stands disposed of accordingly. Notice is discharged.
Sd/-
Sd/-
(D.A.
Mehta, J.) (H.N. Devani, J.)
M.M.BHATT
Top