Gujarat High Court
I vs Indian on 22 June, 2011
Gujarat High Court Case Information System
Print
CA/4704/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 4704 of 2011
In
LETTERS
PATENT APPEAL No. 398 of 2011
In
SPECIAL
CIVIL APPLICATION No. 4294 of 2000
=========================================================
I
P C L EMPLOYEE ASSOCIATION (BHARTIYA MAJDOOR SANGH) - Petitioner(s)
Versus
INDIAN
PETROCHEMICALS CORPORATION LTD & 1 - Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Petitioner(s) : 1,
NANAVATI ASSOCIATES for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 22/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Present
Civil Application is allowed. The learned counsel for the applicant
is permitted to make necessary amendment during the course of the
day.
List
the main matter, being Letters Patent Appeal No.398 of 2011, on 1st
July 2011.
(V.M.
SAHAI, J.)
(G.B.
SHAH, J.)
omkar
Top