Gujarat High Court Case Information System
Print
SCA/18744/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 18744 of 2007
======================================
KISHOR
PROJECTS PVT. LTD. AND ANOTHER
Versus
SARDAR
SAROVAR NARMADA NIGAM LTD. AND ANOTHER
======================================
Appearance
:
MR DHAVAL M BAROT for the
Petitioners
MR AD OZA for the Respondents
======================================
CORAM
:
HONOURABLE
MR.JUSTICE AKSHAY H.MEHTA
Date
: 03/09/2007
ORAL
ORDER
Mr
AD Oza, learned advocate for the respondents seeks permission to
withdraw the communication dated 19th July 2007, copy
whereof has been endorsed to the petitioner on which the petitioner
has based his petition. In view of the said withdrawal, the petition
now does not survive. However, it is clarified that the withdrawal
of the communication does not affect the Resolution of the Board of
Directors taken in the 126th meeting dated 5th
March 2007. It is also clarified that if, in future, the
respondents intend to take any action of debarring the petitioner
from awarding any work of the Sardar Sarovar Narmada Nigam Limited,
it will precede with the show-cause notice calling upon the
petitioner to defend his interest. This petition is accordingly
disposed of.
(Akshay
H Mehta, J.)
*mohd
Top