Citation : 2019 Latest Caselaw 776 Del
Judgement Date : 6 February, 2019
$~4
* IN THE HIGH COURT OF DELHI AT NEW DELHI
Reserved on: 25.01.2019
Pronounced on: 06.02.2019
+ W.P.(C) 7591/2018 & CM APPLN. 29004-05/2018
M/S APEX METALLOYS PVT. LTD ..... Petitioner
Through: Mr.Dhruv Mehta, Sr. Adv. with Mr.Aman
Vachher, Mr. Saket Sikri, Mr.Yashraj Deora,
Mr.Ashutosh Dubey, Ms.Anu Srivastava &
Mr.Arun Nagar, Advs.
Versus
UNION OF INDIA AND ORS. ..... Respondents
Through: Mrs. Maninder Acharya, ASG with
Mr.Ripu Daman Bhardwaj, CGSC,
Mr.Viplav Acharya, Mr. Sahil Sood, Ms.
Hina Bhargava, Mr. Harshul Choudhary
and Ms. Veena Kumari, Director, Ministry
of Mines for UOI.
CORAM:
HON'BLE MR. JUSTICE SURESH KUMAR KAIT
JUDGMENT
For detailed judgment, see W.P. (C) 7537/2018 titled M/s Standard
Metalloys Pvt. Ltd. Vs. Union Of India and Ors. dated 06.02.2019.
(SURESH KUMAR KAIT) JUDGE FEBRUARY 06, 2019 rd/ab/gb
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!