Gujarat High Court High Court

Agarwal vs Indian on 11 February, 2011

Gujarat High Court
Agarwal vs Indian on 11 February, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1158/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1158 of 2011
 

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


 

AGARWAL
AUTOMOBILES THRO'PARTNERS - Petitioner(s)
 

Versus
 

INDIAN
OIL CORPORATION LTD THRO'GENERAL MANAGER & 1 - Respondent(s)
 

=====================================================
Appearance : 
MRS
KETTY A MEHTA for Petitioner(s) : 1, 
MR AKSHAY A VAKIL  for
Respondent(s) : 1, 
MR DHAVAL D VYAS for Respondent(s) :
2, 
===================================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 11/02/2011 

 

 
 
ORAL
ORDER

Learned
advocate Ms. Mehta for the petitioner seeks permission to join Union
of India as party respondent No.3. Permission is granted.

Notice
returnable on 24.2.2011. Learned advocate Mr. Akshay Vakil waives
service of notice on behalf of respondent No.1 and learned advocate
Mr. Vyas waives service of notice on behalf of respondent No.2.
Status-quo granted earlier by this Court vide order dated 7.2.2011 is
continued till then.

(M.D.SHAH,
J.)

ynvyas

   

Top