Gujarat High Court
Ram vs Paschim on 27 January, 2011
Gujarat High Court Case Information System Print LPA/163/2011 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL No. 163 of 2011 In SPECIAL CIVIL APPLICATION No. 276 of 2011 With CIVIL APPLICATION No. 891 of 2011 In LETTERS PATENT APPEAL No. 163 of 2011 ================================================= RAM OXY GAS PVT LTD - Appellant(s) Versus PASCHIM GUJARAT VIJ COMPANY LTD THROUGH CHIEF ENGINEER & 2 - Respondent(s) ================================================= Appearance : MR YN RAVANI for Appellant(s) : 1, None for Respondent(s) : 1 - 3. ================================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA and HONOURABLE MR.JUSTICE K.M.THAKER Date : 27/01/2011 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Let
notice be issued on the respondents. Direct notice is permitted.
The
appeal may be disposed of at the stage of admission.
Post
the matter on 23rd February, 2011.
No
interim order for the present. Civil Application No. 891 of 2011
stands disposed of.
[S.
J. MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
sundar/-
Top