Sunday, 03, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Modern India Limited And Anr vs Union Of India And 2 Ors
2021 Latest Caselaw 10147 Bom

Citation : 2021 Latest Caselaw 10147 Bom
Judgement Date : 2 August, 2021

Bombay High Court
Modern India Limited And Anr vs Union Of India And 2 Ors on 2 August, 2021
Bench: Ujjal Bhuyan, Madhav J. Jamdar
                                 1/2              2. IAL.9613.2020.doc


           IN THE HIGH COURT OF JUDICATURE AT BOMBAY
                ORDINARY ORIGINAL CIVIL JURISDICTION
                  WRIT PETITION NO. 1584 OF 2007
                            ALONGWITH
              INTERIM APPLICATION (L) NO. 9613 OF 2020

Modern India Limited                              ... Petitioner.
          V/s.
Union of India and Ors.                           ... Respondents
                            ALONGWITH
            CIVIL REVISION APPLICATION NO. 148 OF 2011
                            ALONGWITH
          INTERIM APPLICATION (STAMP) NO. 99618 OF 2020
                            ALONGWITH
          INTERIM APPLICATION (STAMP) NO. 99620 OF 2020

Modern India Ltd.                                           ... Applicant
          V/s.
 Bharat Petroleum Corporation Ltd. and Ors.                 ... Respondents
                             ...........
Dr. Milind Sathe, Sr. Advocate a/w. Mr. Gaurav Shrivastava, Ms.
Nikita Vardhan, Mr. Harsh Shah i/b. Kanga and Company for the
Applicant/Petitioner in IAL/9613/2020 in WP/1584/2007 and
IAST/99618/2020 in CRA/148/2011 and IAST/99620/2020.
Mr. Atul Damle, Senior Advocate i/b. Mr. S. R. Page for the
Respondent No.3 in WP/1584/2007 and for the Respondent No. 1 in
CRA/148/2011.
Mr. Ashok R. Varma for the Respondent No.1-UOI.
Ms. Uma Palsuledesai, AGP for the State in WP/1584/2007.
Mr. Musharaf Shaikh i/b. Mr. Kiran Bhagalia for the Respondent in
IAL/9613 and IAST/99618/2020 in CRA/148/2011.
                              ..........
                      CORAM: UJJAL BHUYAN AND
                             MADHAV J. JAMDAR, JJ.

DATE : 2nd AUGUST, 2021.

P. C:-

1. Heard learned counsel for the parties.

Sonali

2/2 2. IAL.9613.2020.doc

2. Arguments concluded.

3. Judgment is reserved.

(MADHAV J. JAMDAR, J.) (UJJAL BHUYAN, J.)

Sonali

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter