Gujarat High Court
Hindustan vs Ramniklal on 14 June, 2010
Gujarat High Court Case Information System
Print
CA/14183/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 14183 of 2007
In
SPECIAL
CIVIL APPLICATION No. 7031 of 2003
=====================================================
HINDUSTAN
PETROLEUM CORPN.LTD. - Petitioner(s)
Versus
RAMNIKLAL
GANPATRAM THAKKAR & 2 - Respondent(s)
=====================================================
Appearance :
MR
GN SHAH for Petitioner(s) : 1,MS MINOO A SHAH for Petitioner(s) :
1,
MR RD DAVE for Respondent(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 2,
MR BB NAIK for Respondent(s) :
3,
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 14/06/2010
ORAL
ORDER
Mr.G.N.Shah,learned
counsel for the applicant is present as is Mr.R.D.Dave, learned
advocate for the respondent No.3 (AUDA), in the application. However,
the learned advocate for the petitioner of Special Civil Application
No.7031 of 2003, who is the main contesting party, is not present
today.
At
the request of Mr.G.N.Shah,learned counsel for the applicant,the
matter is adjourned to 30-6-2010.
(Smt.Abhilasha Kumari,J)
arg
Top