Gujarat High Court
Tushar vs Torrent on 18 April, 2011
Gujarat High Court Case Information System
Print
SCA/17229/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 17229 of 2005
With
SPECIAL
CIVIL APPLICATION No. 17230 of 2005
To
SPECIAL
CIVIL APPLICATION No. 17231 of 2005
With
SPECIAL
CIVIL APPLICATION No. 17233 of 2005
With
SPECIAL
CIVIL APPLICATION No. 17237 of 2005
To
SPECIAL
CIVIL APPLICATION No. 17238 of 2005
With
SPECIAL
CIVIL APPLICATION No. 17276 of 2005
===========================================================
TUSHAR
SHANTILAL KOTHARI - Petitioner(s)
Versus
TORRENT
POWER AEC LTD & 1 - Respondent(s)
===========================================================
MRS
FALGUNI D PATEL for Petitioner No(s).: 1.
None
for Respondent No(s).:
1,2.
===========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 23/08/2005
ORAL
ORDER
(Per : HONOURABLE THE CHIEF
JUSTICE)
Notice.
Direct service on respondents for final disposal on 30.08.2005 is
permitted.
(BHAWANI
SINGH)
Chief
Justice
(H.K.
RATHOD)
Judge
[sn
devu] ps
Top