Gujarat High Court
Bharat vs Bhavnagar on 16 September, 2008
Gujarat High Court Case Information System
Print
SCA/648420/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6484 of 2008
With
SPECIAL
CIVIL APPLICATION No. 661 of 2008
With
CIVIL
APPLICATION No. 1211 of 2008
In
SPECIAL CIVIL APPLICATION No. 661 of 2008
=========================================================
BHARAT
PETROLEUM CORPORATION LIMITED - Petitioner(s)
Versus
BHAVNAGAR
AUTO RESORTS & 2 - Respondent(s)
=========================================================
Appearance
:
MR
MITUL K SHELAT for
Petitioner(s) : 1,
MR SANDEEP N BHATT for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 16/09/2008
ORAL
ORDER
The
assurance given by learned advocate Shri Sandeep Bhatt to the Court
is continued till he makes a request for withdrawal thereof and is
granted.
(Akil
Kureshi,J.)
(raghu)
Top