Gujarat High Court
Ram vs Paschim on 27 January, 2011
Gujarat High Court Case Information System
Print
LPA/163/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 163 of 2011
In
SPECIAL
CIVIL APPLICATION No. 276 of 2011
With
CIVIL
APPLICATION No. 891 of 2011
In
LETTERS
PATENT APPEAL No. 163 of 2011
=================================================
RAM
OXY GAS PVT LTD - Appellant(s)
Versus
PASCHIM
GUJARAT VIJ COMPANY LTD THROUGH CHIEF ENGINEER & 2 -
Respondent(s)
=================================================
Appearance :
MR
YN RAVANI for Appellant(s) : 1,
None for Respondent(s) : 1 -
3.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 27/01/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on the respondents. Direct notice is permitted.
The
appeal may be disposed of at the stage of admission.
Post
the matter on 23rd February, 2011.
No
interim order for the present. Civil Application No. 891 of 2011
stands disposed of.
[S.
J. MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
sundar/-
Top