Gujarat High Court High Court

I vs Indian on 22 June, 2011

Gujarat High Court
I vs Indian on 22 June, 2011
Author: V. M. G.B.Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4704/2011	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 4704 of 2011
 

In


 

LETTERS
PATENT APPEAL No. 398 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 4294 of 2000
 

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

 

I
P C L EMPLOYEE ASSOCIATION (BHARTIYA MAJDOOR SANGH) - Petitioner(s)
 

Versus
 

INDIAN
PETROCHEMICALS CORPORATION LTD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NK MAJMUDAR for
Petitioner(s) : 1, 
NANAVATI ASSOCIATES for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 22/06/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Present
Civil Application
is allowed. The learned counsel for the applicant
is permitted to make necessary amendment during the course of the
day.

List
the main matter, being Letters Patent Appeal No.398 of 2011, on 1st
July 2011.

(V.M.

SAHAI, J.)

(G.B.

SHAH, J.)

omkar

   

Top