Gujarat High Court High Court

M/S vs Paschim on 15 February, 2011

Gujarat High Court
M/S vs Paschim on 15 February, 2011
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1814/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 1814 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 15879 of 2010
 

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

 

M/S
SAURASHTRA CEMENT LTD - Petitioner(s)
 

Versus
 

PASCHIM
GUJARAT VIJ CO LTD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
Ms.DHARMISHTA
RAVAL FOR Ms.KALPANA K RAVAL
for
Petitioner(s) : 1, 
MS LILU K BHAYA for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 15/02/2011 

 

ORAL
ORDER

Heard
learned advocate Ms.Dharmishta Raval for the applicant- original
petitioner. The relief prayed for is that the opponent be directed to
grant No Objection Certificate in response to the applicant’s letter,
a copy of which is produced at Annexure ‘D’. The matter requires
consideration. RULE. At the request of the learned
advocate for the applicant the rule is made returnable on 24th
February 2011.

(RAVI
R. TRIPATHI, J.)

karimsuc

   

Top