Gujarat High Court
State vs Reliance on 21 July, 2011
Gujarat High Court Case Information System
Print
CA/7098/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7098 of 2011
In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 723 of 2011
In
SPECIAL CIVIL APPLICATION No. 5400 of 2001
=========================================================
STATE
OF GUJARAT & 2 - Petitioner(s)
Versus
RELIANCE
INDUSTRIES LIMITED FORMERLY KNOWN AS - & 3 - Respondent(s)
=========================================================
Appearance
:
MR
PRANAV DAVE, AGP for Petitioner(s) : 1 - 3.
None for Respondent(s)
: 1 - 4.
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 21/07/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
Learned
AGP Mr.Dave submits that all defects have been removed. Pages 134 to
162 are the photostat copies of the originals, which may be accepted.
In
the circumstances, we accept that the Court’s order has been complied
with and defects stand removed.
Post
this matter on 11th August 2011.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top