Gujarat High Court
Union vs Ambalal on 21 January, 2010
Gujarat High Court Case Information System
Print
LPA/1205/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1205 of 2008
In
SPECIAL CIVIL APPLICATION No. 8580 of 2008
With
LETTERS
PATENT APPEAL No. 735 of 2008
In
SPECIAL CIVIL APPLICATION No. 9066 of 2008
With
CIVIL APPLICATION No. 8493 of 2008
In
LETTERS PATENT APPEAL No. 735 of 2008
With
CIVIL
APPLICATION No. 8494 of 2008
In
LETTERS PATENT APPEAL No. 736 of 2008
With
LETTERS PATENT APPEAL No. 736 of 2008
In
SPECIAL CIVIL APPLICATION No. 9067 of 2008
With
CIVIL
APPLICATION No. 12038 of 2008
In
LETTERS PATENT APPEAL No. 1166 of 2008
With
LETTERS PATENT APPEAL No. 1166 of 2008
In
CIVIL APPLICATION - FOR ORDERS No. 11373 of 2008
With
SPECIAL
CIVIL APPLICATION No. 8580 of 2008
With
CIVIL
APPLICATION No. 12374 of 2008
In
LETTERS PATENT APPEAL No. 1205 of 2008
=============================================
UNION
OF INDIA MINISTRY OF CHEMICALS & FERTI- - Appellant(s)
Versus
AMBALAL
SARABHAI ENTERPRISES LTD & 3 - Respondent(s)
=============================================
Appearance :
MR
ANSHIN H DESAI for Appellant(s) : 1,
MS MEGHA JANI for
Respondent(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
2,
NOTICE SERVED for Respondent(s) : 3 -
4.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 21/01/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Post
on next Thursday, i.e., 28.01.2010, at 03.30 p.m. for final disposal.
(S.J.
MUKHOPADHAYA, C.J.)
(ANANT
S. DAVE, J.)
[sn
devu] pps
Top