Gujarat High Court High Court

Tuff vs Gujarat on 3 March, 2011

Gujarat High Court
Tuff vs Gujarat on 3 March, 2011
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2848/2011	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2848 of 2011
 

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

 

TUFF
DRILLING PRIVATE LIMITED THRO' DIRECTOR VINAY YADAV - Petitioner(s)
 

Versus
 

GUJARAT
STATE PETROLEUM CORPORATION LTD THROUGH & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PG DESAI with MR MRUGEN K PUROHIT
for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 03/03/2011 

 

 
 
ORAL
ORDER

(Per:

HONOURABLE MR.JUSTICE D.H.WAGHELA)

Although
the petition is placed before this Court after special mention as a
tender/contract matter, the prayer is limited to restraining
invocation of bank guarantee. Therefore, apparently, the petition
cannot be entertained by this bench as per the roster. Office is
directed to place the petition before appropriate court at the
earliest.

Sd/-

(
D.H.Waghela, J.)

Sd/-

(K.A.PUJ,
J.)

(KMG
Thilake)

   

Top