Gujarat High Court
Bharat vs Suman on 22 January, 2010
Gujarat High Court Case Information System
Print
CA/11201/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 11201 of 2006
In
SPECIAL
CIVIL APPLICATION No. 19024 of 2006
With
CIVIL
APPLICATION No. 11210 of 2006
In
SPECIAL
CIVIL APPLICATION No. 19026 of 2006
With
CIVIL
APPLICATION No. 11212 of 2006
In
SPECIAL
CIVIL APPLICATION No. 19027 of 2006
=========================================================
BHARAT
PETROLEUM CORPORATION LTD. & 1 - Petitioner(s)
Versus
SUMAN
V AGRAWAL & 2 - Respondent(s)
=========================================================
Appearance
:
MR
GN SHAH for
Petitioner(s) : 1 - 2.MS MINOO A SHAH for Petitioner(s) : 1 - 2.
MR
PRAKASH K JANI for Respondent(s) : 1,
MR HR PRAJAPATI for
Respondent(s) : 2,
MR KM SHETH for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 22/01/2010
COMMON
ORAL ORDER
Heard.
In view of the order dated 11th October 2006 passed by
this Court in the captioned applications as well as since by efflux
of time, these applications have become infructuous. Hence, the same
are disposed of accordingly.
The
main matters to come up for hearing on 18th February 2010.
(K.S.
Jhaveri, J)
Aakar
Top