Gujarat High Court High Court

Surbhiben vs Chairman on 14 February, 2011

Gujarat High Court
Surbhiben vs Chairman on 14 February, 2011
Author: Ravi R.Tripathi,&Nbsp;
   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
ND NANAVATI 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
: 14/02/2011 

 

ORAL
ORDER

During
the pendency of this petition, the petitioner is already granted
Letter of Intent by another oil company, namely Indian Oil
Corporation. That being so, the petitioner looses the eligibility to
get Letter of Intent of present respondent No.2. In view of that,
without entering into the merits of the matter, the petition is
disposed of. Stay is vacated.

(RAVI
R.TRIPATHI, J.)

omkar

   

Top