Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 1]

Meghalaya High Court

M/S Byrnihat Ispat Pvt. Ltd. vs Union Of India & Ors on 2 August, 2018

Bench: Mohammad Yaqoob Mir, S.R. Sen

 Serial No.14
 Regular List
                      HIGH COURT OF MEGHALAYA
                          AT SHILLONG
WP (C) No.19/2014
                                               Date of Order: 02.08.2018
M/s Byrnihat Ispat Pvt. Ltd.            Vs          Union of India & ors
Coram:
      Hon'ble Mr. Justice Mohammad Yaqoob Mir, Chief Justice
      Hon'ble Mr. Justice S.R. Sen, Judge
Appearance:
For the Petitioner/Appellant(s)   : Md. Islam, Adv
For the Respondent(s)             : Mr. N Mozika, Adv

i) Whether approved for reporting in Yes/No Law journals etc.:

ii) Whether approved for publication in press: Yes/No It is the joint submission of learned counsel for the parties that the issue for determination in this petition is directly an issue pending consideration in SLP No.28194 of 2010 before the Hon'ble Apex Court therefore, the matter may be adjourned for one month.

At the joint request of learned counsel for the parties, adjourned, list again on 04.09.2018.





      (S.R. Sen)                        (Mohammad Yaqoob Mir)
        Judge                                 Chief Justice

Meghalaya
02.08.2018
"Lam AR-PS"