Citation : 2024 Latest Caselaw 9835 Jhar
Judgement Date : 3 October, 2024
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 5781 of 2016
M/s. Swastik Gas Distributors .... .... Petitioner
Versus
Union of India and Ors. .... .... Respondents
With
W.P.(C) No. 3952 of 2011
M/s. Tara Enterprises .... .... Petitioner
Versus
Union of India and Ors. .... .... Respondents
With
W.P.(C) No. 6663 of 2011
M/s. Kusum Gas Agency .... .... Petitioner
Versus
Union of India and Ors. .... .... Respondents
With
W.P.(C) No. 1295 of 2014
M/s. Swastik Gas Distributors .... .... Petitioner
Versus
Union of India and Ors. .... .... Respondents
---
CORAM: HON'BLE MRS. JUSTICE ANUBHA RAWAT CHOUDHARY
---
For the Petitioner : Mr. Rupesh Singh, Advocate For the Resp.-IOCL : Mr. Rahul Gupta, Advocate Mr. Rahul Lamba, Advocate Mr. Nilesh Modi, Advocate Ms. Swati Singh, Advocate Mr. Aditya M. Khandelwal, Adv.
For the U.O.I. :
---
rd
06/3 October 2024
1. Learned counsel for the parties are present.
2. Arguments concluded.
3. The parties shall file their short synopsis of arguments on the basis of whatever has been referred to during the court proceedings, list of dates and the judgments which have been cited by the learned counsel for the respective parties in the court proceedings and also any other judgement which may be relevant .
4. The needful be done by 15.10.2024.
5. Judgment is reserved.
(Anubha Rawat Choudhary, J.) Mukul
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!