Gujarat High Court
Bharat vs M/S on 4 August, 2011
Gujarat High Court Case Information System
Print
CA/8518/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No.8518 of 2011
In
SECOND
APPEAL (STAMP NUMBER) No.36 of 2010
=========================================
BHARAT
PETROLEUM CORPORATION LTD - Applicant(s)
Versus
M/S
MAYUR DHANADAL & 2 - Respondent(s)
=========================================
Appearance:
MS
MINOO SHAH for MR GN SHAH for
Applicant(s): 1,
None for Respondent(s): 1 - 3,3.2.1
=========================================
CORAM
:
HONOURABLE
MS. JUSTICE HARSHA DEVANI
Date
: 04/08/2011
ORAL
ORDER
Heard
Ms. Minoo Shah, learned advocate for Mr. G.N. Shah, learned advocate
for the applicant.
Issue
rule returnable on 12th September, 2011.
(
Harsha Devani, J. )
hki
Top