High Court Patna High Court - Orders

The Chairman,M/S Hindustan Lever … vs Union Of India & Ors on 23 November, 2011

Patna High Court – Orders
The Chairman,M/S Hindustan Lever … vs Union Of India & Ors on 23 November, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     Letters Patent Appeal No.1308 of 2011
                                                       In
                                Civil Writ Jurisdiction Case No. 15398 of 2008
                                                      With
                                  Interlocutory Application No. 6416 of 2011
                                                      And
                                  Interlocutory Application No. 6417 of 2011
                                                       In
                                   In Letters Patent Appeal No. 1308 of 2011
                   ======================================================
                   The Chairman, M/S Hindustan Lever Limited
                                                                           .... .... Appellant
                                                     Versus
                    Union of India & Ors
                                                                        .... .... Respondents
                   ======================================================
                   Appearance :
                   For the Appellant        : Mr. N.K. Agrawal, Senior Advocate with
                                                Mr. Jayanta Ray Chaudhary, Advocate
                   For Union of India        : Mr. Kalpana, CGC
                   For the Respondents/
                   Opposite Party No. 4       : Mr. Rai Kamal, Advocate.
                   ======================================================
                   CORAM: HONOURABLE THE CHIEF JUSTICE
                              and
                              HONOURABLE MR. JUSTICE BIRENDRA PRASAD
                              VERMA
                   ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

4 23-11-2011 Re: Interlocutory Application No. 6417 of 2011

The delay of 57 days occurred in filing the Letters Patent

Appeal is condoned.

Interlocutory Application stands disposed of.

Re: Letters Patent Appeal No. 1308 of 2011 and Interlocutory

Application No. 6416 of 2011

Notify for admission.

(R.M. Doshit, CJ)

Devendra/- (Birendra Prasad Verma, J)