Gujarat High Court High Court

M/S vs Paschim on 3 February, 2011

Gujarat High Court
M/S vs Paschim on 3 February, 2011
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15879/2010	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15879 of 2010
 

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

 

M/S
SAURASHTRA CEMENT LTD - Petitioner(s)
 

Versus
 

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

=========================================================
 
Appearance
: 
MRS
KALPANA K RAVAL for
Petitioner(s) : 1, 
MS LILU K BHAYA for Respondent(s) : 1, 
NOTICE
SERVED BY DS for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 03/02/2011 

 

ORAL
ORDER

Learned
advocate Ms. Lilu K. Bhaya for respondent No.1 states that Letters
Patent Appeal (Stamp) No.2356 of 2010 in Special
Civil Application No.7498 of 2009 along with Civil
Application for condonation of delay, being Civil Application No.106
of 2011, is under consideration of a Division Bench, consisting of
Hon’ble the Chief Justice Mr. S.J. Mukhopadhaya and Hon’ble Mr.
Justice K.M. Thaker, and the matter is kept on 22nd
February 2011. She requests that if this matter could be adjourned
to any date after 22.2.2011, outcome of the Letters Patent Appeal
will be available to this Court.

Request
is granted. The matter is adjourned to 28th February 2011.

(RAVI
R.TRIPATHI, J.)

omkar

   

Top