Gujarat High Court High Court

General vs Baria on 14 September, 2010

Gujarat High Court
General vs Baria on 14 September, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1756/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

LETTERS
PATENT APPEAL No. 1756 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 11077 of 2001
 

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

 

GENERAL
MANAGER INDIAN OIL CORPORATION LTD & 1 - Appellant(s)
 

Versus
 

BARIA
HIRASINGH RAISINGH ALIASPATELIA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRUPAM NANAVATI for NANAVATI ASSOCIATES
for
Appellants 
MR AMAR D MITHANI for
Respondent 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE        MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE AKIL KURESHI  14th September 2010
		
	

 

 ORAL
ORDER

(Per :

HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Learned counsel for the appellant sought for and is allowed one
week’s time to file rejoinder, if any, to the affidavit-in-reply
filed by the respondent.

Post the matter on 20th September 2010.

{S.J
Mukhopadhaya, CJ.}

{Akil
Kureshi, J.}

Prakash*

   

Top