Gujarat High Court
Dakshin vs Hindustan on 4 February, 2011
Gujarat High Court Case Information System
Print
CA/7461/2010 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 7461 of 2010
In
LETTERS
PATENT APPEAL No. 262 of 2005
In
SPECIAL CIVIL APPLICATION No. 5663 of 2004
=================================================
DAKSHIN
GUJARAT VIJ COMPANY LTD. THRO' EXECUTIVE ENGINEER - Petitioner(s)
Versus
HINDUSTAN
PETROLEUM CORPORATION LTD. - Respondent(s)
=================================================
Appearance :
MS
LILU K BHAYA for Petitioner(s) : 1,
MR GN SHAH for Respondent(s) :
1,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 04/02/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
questions raised in this case shall be considered at the time of
hearing of Letters Patent Appeal No.262 of 2005. The pleadings and
the prayer made in this petition be made part of the appeal.
The
Civil Application stands disposed of.
[
S.J.MUKHOPADHAYA, CJ.]
[K.M.THAKER,
J.]
kdc
Top