Gujarat High Court High Court

Bharat vs Bhavnagar on 16 September, 2008

Gujarat High Court
Bharat vs Bhavnagar on 16 September, 2008
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/648420/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6484 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 661 of 2008
 

With


 

CIVIL
APPLICATION No. 1211 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 661 of 2008
 

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

 

BHARAT
PETROLEUM CORPORATION LIMITED - Petitioner(s)
 

Versus
 

BHAVNAGAR
AUTO RESORTS & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MITUL K SHELAT for
Petitioner(s) : 1, 
MR SANDEEP N BHATT for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 16/09/2008 

 

 
 
ORAL
ORDER

The
assurance given by learned advocate Shri Sandeep Bhatt to the Court
is continued till he makes a request for withdrawal thereof and is
granted.

(Akil
Kureshi,J.)

(raghu)

   

Top