Gujarat High Court High Court

State vs Reliance on 21 July, 2011

Gujarat High Court
State vs Reliance on 21 July, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7098/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 7098 of 2011
 

In
LETTERS PATENT APPEAL (STAMP NUMBER) No. 723 of 2011
 

In
SPECIAL CIVIL APPLICATION No. 5400 of 2001
 

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

 

STATE
OF GUJARAT & 2 - Petitioner(s)
 

Versus
 

RELIANCE
INDUSTRIES LIMITED FORMERLY KNOWN AS - & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRANAV DAVE, AGP for Petitioner(s) : 1 - 3. 
None for Respondent(s)
: 1 - 4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 21/07/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J.MUKHOPADHAYA)

Learned
AGP Mr.Dave submits that all defects have been removed. Pages 134 to
162 are the photostat copies of the originals, which may be accepted.

In
the circumstances, we accept that the Court’s order has been complied
with and defects stand removed.

Post
this matter on 11th August 2011.

(S.J.Mukhopadhaya,
CJ.)

(J.B.Pardiwala,
J.)

/moin

   

Top