Gujarat High Court High Court

Shree vs Hindustan on 1 March, 2011

Gujarat High Court
Shree vs Hindustan on 1 March, 2011
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2487/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2487 of 2011
 

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

 

SHREE
KRISHNA AUTOMOBILES - THROUGH PROPRIETOR PUNAMBHAI - Petitioner(s)
 

Versus
 

HINDUSTAN
PETROLEUM CORPORATION LIMITED - Respondent(s)
 

=========================================================
 
Appearance
: 
MR KAMAL TRIVEDI, SR. ADVOCATE, with MR
HEMANG R RAWAL for
Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 01/03/2011 

 

 
 
ORAL
ORDER

Notice
to the respondents returnable on 15.3.2011. Ad-interim relief in
terms of Para 7(C) till then.

(Rajesh
H. Shukla, J.)

(hn)

   

Top