Gujarat High Court
Natvarlal vs Bharat on 24 March, 2011
Gujarat High Court Case Information System
Print
LPA/540/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 540 of 2011
In
SPECIAL
CIVIL APPLICATION No. 2412 of 2011
with
CIVIL
APPLICATION No. 3814 of 2011
=========================================
NATVARLAL
& SONS THROUGH PARTNER - Appellant(s)
Versus
BHARAT
PETROLEUM CORPORATION LTD THROUGH MANAGING DIRECTOR & 1 -
Respondent(s)
=========================================
Appearance :
MR
NAVIN PAHWA, LEARNED ADVOCATE for M/S
THAKKAR ASSOC. for Appellant(s) : 1,
MR AJAY R MEHTA for
Respondent(s) : 1 - 2.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 24/03/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Mr.
Ajay Mehta, learned Advocate accepts notice on behalf of respondents
and waives notice. Post the matter on 27.4.2011. Petition for
interim relief is rejected. CA stands disposed of.
(S.J.
Mukhopadhaya, C.J.)
(J.B.
Pardiwala, J.)
*/Mohandas
Top