Gujarat High Court
Torrent vs Kevalchand on 11 September, 2008
Gujarat High Court Case Information System
Print
LPA/2145/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 2145 of 2007
In
SPECIAL
CIVIL APPLICATION No. 2525 of 2007
=========================================================
TORRENT
POWER LIMITED - Appellant(s)
Versus
KEVALCHAND
DHANRAJ BHANDARI - Respondent(s)
=========================================================
Appearance
:
MR
MIHIR THAKOR, Sr.Advocate with MR KB PUJARA for
Appellant(s) : 1,
MR SANDIP C SHAH for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 11/09/2008
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Admit.
Learned advocate Mr.Sandip Shah appears for and waives service of
notice of admission on behalf of the respondent.
(Ms.R.M.Doshit,J)
(Sharad
D.Dave,J)
pathan
Top