Gujarat High Court
Gujarat High Court Case … vs Rabari on 24 July, 2008
Gujarat High Court Case Information System
Print
FA/4452/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL No. 4452 of 2007
With
CIVIL
APPLICATION No. 11514 of 2007
WITH
FIRST
APPEAL No.4757 of 2007
with
CIVIL
APPLICATION No.12404 of
2007.
=========================================
DEPUTY
GENERAL MANAGER O.N.G.C. - Appellant(s)
Versus
RABARI
LALLUBHAI VIRABHAI & 1 - Defendant(s)
=========================================
Appearance :
MS
KJ BRAHMBHATT for Appellant(s) : 1,
RULE NOT
RECD BACK for Defendant(s) : 1 -
2.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.MEHTA
Date
: 24/07/2008
ORAL
ORDER
Learned
advocate for the appellant does not press this appeals at this
stage. Hence, this appeal stands disposed of as not pressed at this
stage.
Since
the appeal is disposed of, the above Civil Application would not
survive and is accordingly disposed of. Rule is discharged. No order
as to costs.
(K.S.JHAVERI,
J.)
ynvyas
Top