Gujarat High Court High Court

Bharat vs M/S on 4 August, 2011

Gujarat High Court
Bharat vs M/S on 4 August, 2011
Author: Harsha Devani,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8518/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No.8518 of 2011
 

In


 

SECOND
APPEAL (STAMP NUMBER) No.36 of 2010
 

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


 

BHARAT
PETROLEUM CORPORATION LTD - Applicant(s)
 

Versus
 

M/S
MAYUR DHANADAL & 2 - Respondent(s)
 

========================================= 
Appearance: 
MS
MINOO SHAH for MR GN SHAH for
Applicant(s): 1, 
None for Respondent(s): 1 - 3,3.2.1
 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE HARSHA DEVANI
		
	

 

 
 


 

Date
: 04/08/2011 

 

 
ORAL
ORDER

Heard
Ms. Minoo Shah, learned advocate for Mr. G.N. Shah, learned advocate
for the applicant.

Issue
rule returnable on 12th September, 2011.

(
Harsha Devani, J. )

hki

   

Top