Gujarat High Court
John vs I.B.P on 1 October, 2010
Gujarat High Court Case Information System
Print
CA/11772/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 11772 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 1927 of 2010
In
SPECIAL
CIVIL APPLICATION No. 12512 of 2008
=========================================================
JOHN
PETER FERNANDES & 4 - Petitioner(s)
Versus
I.B.P
COMPANY LTD & 1 - Respondent(s)
=========================================================
Appearance
:
MR
DG SHUKLA for
Petitioner(s) : 1 - 5.
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE A.L.DAVE
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 01/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)
Rule,
returnable on 27-10-2010. Direct service permitted.
(A.L.Dave,
J)
(M.D.Shah,
J)
radhan/
Top