Gujarat High Court High Court

====================================== vs Mr Dhaval D Vyas For on 4 March, 2011

Gujarat High Court
====================================== vs Mr Dhaval D Vyas For on 4 March, 2011
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2855/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2855 of 2011
 

With


 

SPECIAL
CIVIL APPLICATION No. 2856 of 2011
 

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

JRE
TANK TERMINALS PRIVATE LIMITED AND ANOTHER
 

Versus
 

KANDLA
PORT TRUST 

 

====================================== 
Appearance
: 
SINGHI & CO for
Petitioners. 
MR DHAVAL D VYAS for
Respondent. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

Date
: 04/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Identical
petitions for the same purpose and with the same prayer being Special
Civil Application Nos.286 of 2011 and 1328 of 2011 have been decided
by this Court by CAV judgment dated 4.2.2011 and order dated 7.2.2011
respectively. Since no new issue is raised and the factual matrix
admittedly remains the same, present petitions are summarily
dismissed for the reasons discussed in detail in CAV judgment dated
4.2.2011 in Special Civil Application No.286 of 2011.

(D.H.Waghela,
J.)

(K.A.Puj,
J.)

*malek

   

Top