Gujarat High Court High Court

Tata vs Ala on 16 July, 2010

Gujarat High Court
Tata vs Ala on 16 July, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7075/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7075 of 2010
 

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


 

TATA
CHEMICALS LTD - Petitioner(s)
 

Versus
 

ALA
RATNA - Respondent(s)
 

=========================================================
 
Appearance : 
MR.VARUN
K.PATEL for
Petitioner(s) : 1, 
RULE NOT RECD BACK for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 16/07/2010 

 

 
ORDER

BELOW NOTE FOR SPEAKING TO MINUTES

Heard
learned counsel for the petitioner and perused the note for speaking
to minutes.

In
the order dated 08.07.2010, passed by this Court in the captioned
matter, in second para instead of the words “Reference [LCJ]
No. 329 of 1996,” it be read as ” Reference [LCJ]
No. 319 of 1996.”

Consequently,
the note stands disposed of.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top