Citation : 2018 Latest Caselaw 7151 Del
Judgement Date : 4 December, 2018
$~
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Decided on: 04th December, 2018
+ FAO(OS) 383/2010
+ FAO(OS) (COMM) 214/2018 & CAV 843/2018 & CM APPL.
Nos.37412-37414/2018
MAHANAGAR TELEPHONE NIGAM LIMITED ..... Appellant
versus
M/S UNITECH LIMITED ..... Respondent
Present: Mr.S.K.Maniktala, Mr.Tushar Chawla & Mr.Udit Maniktala, Advocates for M/s Unitech Limited
Mr.Sudhanshu Batra, Sr.Advocate with Mr.Jasbir Bidhuri & Mr.Aditya Mishra, Advocates for MTNL CORAM:
HON'BLE MR. JUSTICE S. RAVINDRA BHAT HON'BLE MR. JUSTICE PRATEEK JALAN
S.RAVINDRA BHAT, J. (OPEN COURT) %
1. FAO(OS) 383/2010 & FAO(OS) (COMM) 214/2018 are dismissed.
2. For detailed judgment, the decision dated 4th December, 2018 in FAO(OS) 159/2010 may be referred to.
S. RAVINDRA BHAT, J
PRATEEK JALAN, J DECEMBER 04, 2018 'hkaur'
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!