Gujarat High Court
Agarwal vs Indian on 11 February, 2011
Gujarat High Court Case Information System
Print
SCA/1158/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1158 of 2011
=====================================================
AGARWAL
AUTOMOBILES THRO'PARTNERS - Petitioner(s)
Versus
INDIAN
OIL CORPORATION LTD THRO'GENERAL MANAGER & 1 - Respondent(s)
=====================================================
Appearance :
MRS
KETTY A MEHTA for Petitioner(s) : 1,
MR AKSHAY A VAKIL for
Respondent(s) : 1,
MR DHAVAL D VYAS for Respondent(s) :
2,
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 11/02/2011
ORAL
ORDER
Learned
advocate Ms. Mehta for the petitioner seeks permission to join Union
of India as party respondent No.3. Permission is granted.
Notice
returnable on 24.2.2011. Learned advocate Mr. Akshay Vakil waives
service of notice on behalf of respondent No.1 and learned advocate
Mr. Vyas waives service of notice on behalf of respondent No.2.
Status-quo granted earlier by this Court vide order dated 7.2.2011 is
continued till then.
(M.D.SHAH,
J.)
ynvyas
Top