Gujarat High Court
Tata vs Ala on 16 July, 2010
Gujarat High Court Case Information System
Print
SCA/7075/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7075 of 2010
=========================================================
TATA
CHEMICALS LTD - Petitioner(s)
Versus
ALA
RATNA - Respondent(s)
=========================================================
Appearance :
MR.VARUN
K.PATEL for
Petitioner(s) : 1,
RULE NOT RECD BACK for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 16/07/2010
ORDER
BELOW NOTE FOR SPEAKING TO MINUTES
Heard
learned counsel for the petitioner and perused the note for speaking
to minutes.
In
the order dated 08.07.2010, passed by this Court in the captioned
matter, in second para instead of the words “Reference [LCJ]
No. 329 of 1996,” it be read as ” Reference [LCJ]
No. 319 of 1996.”
Consequently,
the note stands disposed of.
[K.S.
JHAVERI, J.]
/phalguni/
Top