Gujarat High Court
Essar vs Union on 27 August, 2011
Gujarat High Court Case Information System Print SCA/965620/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 9656 of 2008 With SPECIAL CIVIL APPLICATION No. 13298 of 2008 With SPECIAL CIVIL APPLICATION No. 11909 of 2008 With SPECIAL CIVIL APPLICATION No. 9792 of 2008 With SPECIAL CIVIL APPLICATION No. 9806 of 2008 With SPECIAL CIVIL APPLICATION No. 10445 of 2008 With SPECIAL CIVIL APPLICATION No. 10446 of 2008 With SPECIAL CIVIL APPLICATION No. 11057 of 2008 With SPECIAL CIVIL APPLICATION No. 12176 of 2008 With SPECIAL CIVIL APPLICATION No. 10444 of 2008 With SPECIAL CIVIL APPLICATION No. 11032 of 2008 With SPECIAL CIVIL APPLICATION No. 9713 of 2008 ================================================= ESSAR STEEL LIMITED & 1 - Petitioner(s) Versus UNION OF INDIA & 5 - Respondent(s) ================================================= Appearance : NANAVATI ASSOCIATES for Petitioner(s) : 1 - 2. DS AFF.NOT FILED (R) for Respondent(s) : 1 - 3. MR HARIN P RAVAL for Respondent(s) : 1, RULE SERVED BY DS for Respondent(s) : 4, 6, None for Respondent(s) : 5, ================================================= CORAM : HONOURABLE MR. JUSTICE MOHIT S. SHAH and HONOURABLE MS.JUSTICE H.N.DEVANI Date : 16/03/2009 COMMON ORAL ORDER
(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)
At
the request made by Mr Champaneri on behalf of Mr Harin P Raval, S.O.
to 1st April 2009.
Ad-interim
relief granted earlier shall continue till then.
(M.S.
SHAH, J.) (HARSHA DEVANI, J.)
zgs/-
Top