Gujarat High Court High Court

Dakshin vs Hindustan on 4 February, 2011

Gujarat High Court
Dakshin vs Hindustan on 4 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7461/2010	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 7461 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 262 of 2005
 

In
SPECIAL CIVIL APPLICATION No. 5663 of 2004
 

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

DAKSHIN
GUJARAT VIJ COMPANY LTD. THRO' EXECUTIVE ENGINEER - Petitioner(s)
 

Versus
 

HINDUSTAN
PETROLEUM CORPORATION LTD. - Respondent(s)
 

=================================================
 
Appearance : 
MS
LILU K BHAYA for Petitioner(s) : 1, 
MR GN SHAH for Respondent(s) :
1, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 04/02/2011 
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
questions raised in this case shall be considered at the time of
hearing of Letters Patent Appeal No.262 of 2005. The pleadings and
the prayer made in this petition be made part of the appeal.

The
Civil Application stands disposed of.

[
S.J.MUKHOPADHAYA, CJ.]

[K.M.THAKER,
J.]

kdc

   

Top