Bharat Sanchar Nigam Ltd vs Reliance Communication Ltd on 29 January, 2008

0
18
Supreme Court of India
Bharat Sanchar Nigam Ltd vs Reliance Communication Ltd on 29 January, 2008
Bench: S.B. Sinha, V.S. Sirpurkar
           CASE NO.:
Appeal (civil)  2930 of 2006

PETITIONER:
BHARAT SANCHAR NIGAM LTD

RESPONDENT:
RELIANCE COMMUNICATION LTD

DATE OF JUDGMENT: 29/01/2008

BENCH:
S.B. SINHA & V.S. SIRPURKAR

JUDGMENT:

JUDGMENT
O R D E R

I.A.Nos. 9-10/2008 in CIVIL APPEAL NO. 2930 OF 2006

Having heard the learned counsel for the parties we are of the opinion that the
question of jurisdiction as preliminary issue should be heard in the matter in which it
is in question. The I.As. are disposed of accordingly.

LEAVE A REPLY

Please enter your comment!
Please enter your name here