Gujarat High Court
Priyank vs Chief on 31 January, 2011
Gujarat High Court Case Information System
Print
LPA/1305/2008 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1305 of 2008
In
SPECIAL
CIVIL APPLICATION No. 7558 of 2008
=================================================
PRIYANK
CARBON AND CHEMICAL INDUSTRIES PVT LTD - Appellant(s)
Versus
CHIEF
GENERAL MANAGER & 2 - Respondent(s)
=================================================
Appearance :
MRS
VD NANAVATI for Appellant(s) : 1,
None for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 1.2.1,1.2.2
DS
AFF.NOT FILED (N) for Respondent(s) : 2,
MRS MAUNA M BHATT for
Respondent(s) : 3,
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 31/01/2011
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
counsel for the respondent No.3 prays for and is allowed three weeks’
time to file reply affidavit. Post the matter on 3rd
March, 2011.
[
S.J.MUKHOPADHAYA, CJ.]
[K.M.THAKER,
J.]
kdc
Top