Gujarat High Court High Court

The vs Gujarat on 6 May, 2011

Gujarat High Court
The vs Gujarat on 6 May, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/3021720/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 30217 of 2007
 

With


 

CIVIL
APPLICATION No. 7389 of 2008
 

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


 

THE
ANNAPURNA DUKAN KAMDAR SANGH - Petitioner
 

Versus
 

GUJARAT
REFINERY, INDIAN OIL CORPORATION LTD. & 2 - Respondents
 

=================================================
 
Appearance : 
MR
H.S.MULIA for Petitioner :  
MR MANISH R
BHATT for Respondent : 1, 
MR
KUNAN B NAIK for Respondent : 2, 
MR
NIRAL R MEHTA for Respondent :
3, 
=================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 01/12/2008 

 

 
 
COMMON
ORAL ORDER

Shri
Mulia has placed on record the affidavit filed by Shri Chandra
Prakash Dube. Same is taken on record. Shri Mulia submits that the
petition be disposed of as the petitioner will have to take up
appropriate admissible proceedings before the appropriate forum. In
view of this statement of Shri Mulia the petition is disposed of
without observing anything on merits. Notice discharged. Interim
relief granted earlier shall stand vacated. No order as to cost.

In
view of the order passed in main petition, civil application No. 7389
of 2008 stands disposed of.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top