Gujarat High Court
Tahir vs Hindustan on 24 June, 2011
   Gujarat High Court Case Information System 
  
  
    
 
 
    	      
         
	    
		   Print
				          
  
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	
 
	 
CA/5526/2011	 1/ 1	ORDER 
 
 
	
 
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 
 
 
CIVIL
APPLICATION - FOR STAY No. 5526 of 2011
 
In
 
LETTERS
PATENT APPEAL No. 761 of 2011
 
In
 
SPECIAL
CIVIL APPLICATION No. 4280 of 2009
 
=========================================================
 
TAHIR
UMARBHAI VORA - Petitioner(s)
 
Versus
 
HINDUSTAN
SALTS LTD GOVERNMENT OF INDIA ENTERPRISE - Respondent(s)
 
=========================================================
 
Appearance
: 
MR
NIKHIL D JOSHI for
the Applicant  
None for Respondent(s) :
1, 
=========================================================
 
	  
	 
	  
		 
			 
CORAM
			: 
			
		
		 
			 
HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 
and
		
	
	 
		 
		 
			 
HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	
 
 
 
 
Date
: 24/06/2011 
 
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
	The
learned counsel for the applicant does not press this Civil
Application. The Civil Application is dismissed as not pressed.
(V.M.
SAHAI, J.)
(G.B.
SHAH, J.)
omkar
Top