Gujarat High Court
Surbhiben vs Chairman on 8 July, 2011
Gujarat High Court Case Information System
Print
SCA/7522/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7522 of 2010
=========================================================
SURBHIBEN
SHETALBHAI DESAI - Petitioner(s)
Versus
CHAIRMAN
& MANAGING DIRECTOR & 4 - Respondent(s)
=========================================================
Appearance
:
MR
NIRUPAM NANAVATI, SR.ADVOCATE for NANAVATY ADVOCATES
for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
4.
MR GN SHAH for Respondent(s) : 1 - 4.
MS MINOO A SHAH for
Respondent(s) : 1 - 4.
- for Respondent(s) : 0.0.0
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 11/01/2011
ORAL
ORDER
On
a request made by Ms. Minoo A. Shah, learned advocate for respondent
Nos.1 to 4, the matter is kept on 12th January 2011, to
enable her to seek presence of Shri C. Lakshmikanthan, Chief Regional
Manager, Hindustan Petroleum Corporation Ltd., at 11.00 A.M. Interim
relief granted earlier to continue till 12th January 2011.
(RAVI
R.TRIPATHI, J.)
omkar
Top