Gujarat High Court
Randhirsinh vs Hindustan on 29 March, 2011
Gujarat High Court Case Information System
Print
LPA/2278/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2278 of 2010
In
SPECIAL
CIVIL APPLICATION No. 12272 of 2010
=========================================================
RANDHIRSINH
JASVANTSINH BHATI - Appellant(s)
Versus
HINDUSTAN
PETROLEUM CORPORATION LTD & 2 - Respondent(s)
=========================================================
Appearance
:
MR
DEVANG VYAS for
Appellant(s) : 1,
MR GN SHAH for Respondent(s) : 1 - 2.
MS
MINOO A SHAH for Respondent(s) : 1 - 2.
MR PRAVIN P PANCHAL for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 29/03/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)
On
the ground of illness of Mr.Devang Vyas, the case is adjourned with
clear understanding that if the counsel is not well, the party may
engage some other lawyer. The case will not be adjourned on the next
date.
Post
the matter on 26th April 2011.
(S.J.Mukhopadhaya,
CJ.)
(J.B.Pardiwala,
J.)
/moin
Top