Gujarat High Court
Essar vs Union on 27 August, 2011
Gujarat High Court Case Information System
Print
SCA/965620/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9656 of 2008
With
SPECIAL
CIVIL APPLICATION No. 13298 of 2008
With
SPECIAL
CIVIL APPLICATION No. 11909 of 2008
With
SPECIAL
CIVIL APPLICATION No. 9792 of 2008
With
SPECIAL
CIVIL APPLICATION No. 9806 of 2008
With
SPECIAL
CIVIL APPLICATION No. 10445 of 2008
With
SPECIAL
CIVIL APPLICATION No. 10446 of 2008
With
SPECIAL
CIVIL APPLICATION No. 11057 of 2008
With
SPECIAL
CIVIL APPLICATION No. 12176 of 2008
With
SPECIAL
CIVIL APPLICATION No. 10444 of 2008
With
SPECIAL
CIVIL APPLICATION No. 11032 of 2008
With
SPECIAL
CIVIL APPLICATION No. 9713 of 2008
=================================================
ESSAR
STEEL LIMITED & 1 - Petitioner(s)
Versus
UNION
OF INDIA & 5 - Respondent(s)
=================================================
Appearance
:
NANAVATI
ASSOCIATES for Petitioner(s) : 1 - 2.
DS AFF.NOT FILED (R) for
Respondent(s) : 1 - 3.
MR HARIN P RAVAL for Respondent(s) :
1,
RULE SERVED BY DS for Respondent(s) : 4, 6,
None for
Respondent(s) : 5,
=================================================
CORAM
:
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 16/03/2009
COMMON ORAL ORDER
(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)
At
the request made by Mr Champaneri on behalf of Mr Harin P Raval, S.O.
to 1st April 2009.
Ad-interim
relief granted earlier shall continue till then.
(M.S.
SHAH, J.) (HARSHA DEVANI, J.)
zgs/-
Top