Gujarat High Court
Regional vs Indequip on 19 July, 2010
Gujarat High Court Case Information System
Print
FA/2121/1983 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 2121 of 1983
With
FIRST
APPEAL No. 2122 of 1983
=========================================================
REGIONAL
DIRECTOR & 1 - Appellant(s)
Versus
INDEQUIP
LTD & 3 - Respondent(s)
=========================================================
Appearance
:
MR
HEMANT S SHAH for
Appellant(s) : 1 - 2.
None for Respondent(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) : 2,
MR SAMIR B BUNDELA for
Respondent(s) : 3,
NANAVATI ASSOCIATES for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 19/07/2010
ORAL
ORDER
Office
is directed to mention the name of Mr.Hiren Modi in place of
Mr.Samir Bundela as the learned counsel for the respondent No.3. It
seems that through oversight, the respondent No.4 has been mentioned
in the appearance. It is clarified that only three respondents are
in this matter and hence, office is directed not to mention
respondent No.4 in the appearance column. S.O. to 27-7-2010.
(M.D.SHAH,J.)
radhan
Top