Gujarat High Court
Oil vs Oil on 15 June, 2010
Gujarat High Court Case Information System
Print
CA/15059/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION-FOR FIXING DATE OF HEARING No.15059 of 2007
In
FIRST
APPEAL No. 3257 of 2001
With
CIVIL
APPLICATION No. 6935 of 2007
In
FIRST APPEAL No. 3258 of 2001
=========================================================
OIL
COUNTRY TUBULAR LIMITED – Petitioner(s)
Versus
OIL
& NATURAL GAS CORPORATION LTD. – Respondent(s)
=========================================================
Appearance
:
MR
DF AMIN for
Petitioner(s) : 1,
MR AJAY R MEHTA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 15/06/2010
ORAL
COMMON ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
No
case is made out for fixing early date of hearing in these
applications. The applications stand dismissed accordingly.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
(binoy)
Top