Gujarat High Court High Court

Reliance vs Special on 13 April, 2011

Gujarat High Court
Reliance vs Special on 13 April, 2011
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/128/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 128 of 2011
 

 
 
=========================================


 

RELIANCE
COMMUNICATIONS LTD (RELIANCE INFRATEL LTD) - Petitioner(s)
 

Versus
 

SPECIAL
SECRETARY & 10 - Respondent(s)
 

=========================================
 
Appearance : 
MR
AMAR N BHATT for
Petitioner(s) : 1, 
DS AFF.NOT FILED (N) for Respondent(s) : 1 -
11. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

 
 


 

Date
: 13/04/2011 

 

 
 
ORAL
ORDER

Leave
to amend the cause title qua respondent no. 2. Fresh notice upon
respondent no. 2 returnable on 21/04/2011.

Direct
service is permitted so far as respondent no. 2 is concerned.

For
rest, the learned advocate appearing on behalf of the petitioner to
file affidavit of direct service.

(M.R.

SHAH, J.)

siji

   

Top