Gujarat High Court High Court

Indial vs Radhika on 29 August, 2008

Gujarat High Court
Indial vs Radhika on 29 August, 2008
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/10144/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 10144 of 2008
 

In


 

APPEAL
FROM ORDER No. 280 of 2008
 

 


 

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


 

INDIAL
OIL CORPORATION LTD - Petitioner(s)
 

Versus
 

RADHIKA
PETROLEUM & 2 - Respondent(s)
 

=========================================================
Appearance : 
MRS
MAUNA M BHATT for Petitioner(s) : 1, 
MRS VD
NANAVATI for Respondent(s) : 1 - 2. 
None for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 29/08/2008 

 

 
ORAL
ORDER

Rule
returnable on 11th September, 2008. Ms.V.D.Nanavati,
learned Advocate waives service of notice of Rule on behalf
respondent Nos.1 and 2 and Mr.Asim Pandya, learned Advocate waives
service of notice of Rule on behalf respondent No.3. To be heard with
Appeal from Order. Pending further order that may be passed by this
Court in the Civil Application, it is observed and clarified that the
appellant is not precluded from taking any appropriate decision with
respect to supply in accordance with law. It is further clarified
that by virtue of interim order, the applicant is not precluded from
taking any further steps and /or initiating appropriate action with
respect to supply to the respondents in accordance with law.

[M.R.Shah,J.]

satish

   

Top