Gujarat High Court
Reliance vs Pandya on 14 September, 2010
Gujarat High Court Case Information System
Print
SCA/8695/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8695 of 2010
======================================
RELIANCE
INDUSTRIES LTD - Petitioner
Versus
PANDYA
KESHAVLAL SHANTILAL - Respondent
======================================
Appearance :
MR
AK CLERK for the Petitioner.
MRS SANGEETA N PAHWA for the
Respondent.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 14/09/2010
ORAL
ORDER
1. Mr.Pradip
J. Patel, learned advocate has stated at the bar that he has
instruction to appear on behalf of the respondent-workman in place of
Mrs.Sangeeta Pahwa, learned advocate, who was earlier appearing on
behalf of the respondent. He has stated that his Vakalatnama shall be
filed within a period of one week from today. He prays for time.
2. As
Mr.Pradip J.Patel, learned advocate is appearing on behalf of the
respondent, Mrs.Sangeeta Pahwa, learned advocate is permitted to
retire from the matter. Registry is directed not to show name of
Mrs.Sangeeta Pahwa, learned advocate appearing on behalf the
respondent.
S.O.
to 5th October,2010.
[M.R.SHAH,J]
*dipti
Top