Gujarat High Court
Gail vs Indian on 22 March, 2011
Gujarat High Court Case Information System
Print
LPA/1622/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1622 of 2006
In
SPECIAL
CIVIL APPLICATION No. 4887 of 2006
======================================
GAIL
(INIDA) LTD & 1 - Appellant(s)
Versus
INDIAN
PETROCHEMICALS CORPN LTD & 2 - Respondent(s)
======================================
Appearance :
MR KB TRIVEDI
SR ADVOCATE WITH MS SANGITA VISHEN FOR M/S
TRIVEDI & GUPTA for Appellant(s) : 1 - 2.
MR KS NANAVATI SR
ADVOCATE MR KD GANDHIN FOR NANAVATI ASSOCIATES for Respondent(s) :
1,
RULE SERVED for Respondent(s) : 2,
RULE NOT RECD BACK for
Respondent(s) : 3,
======================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE Y.R.MEENA
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 31/03/2008
ORAL
ORDER
List
it on 10th April, 2008 along with Letters Patent Appeal
No.1012 of 2007 for final hearing at 2.15 P.M..
(
Y. R. MEENA, C. J. )
(
J. C. UPADHYAYA, J. )
kailash
Top