Gujarat High Court High Court

Lalluram vs Union on 2 May, 2011

Gujarat High Court
Lalluram vs Union on 2 May, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Mr.Justice J.B.Pardiwala,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4100/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 4100 of 2011
 

In


 

LETTERS
PATENT APPEAL (STAMP) No. 402 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 12252 of 2009
 

 
=========================================================

 

LALLURAM
FUNDILAL SHARMA S/O FUNDILAL SHARMA - Petitioner(s)
 

Versus
 

UNION
OF INDIA (MINISTRY OF PETROLIUM AND NAT & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SP HASURKAR for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 02/05/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)

The
defects be ignored for the present. Case be registered and placed
before the appropriate Bench on 6th May 2011.

(S.J.Mukhopadhaya,
CJ.)

(J.B.Pardiwala,
J.)

/moin

   

Top