Gujarat High Court Case Information System
Print
CA/1222020/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 12220 of 2008
To
CIVIL
APPLICATION No. 12225 of 2008
=========================================================
GENERAL
MANAGER- OIL AND NATURAL GAS CORPORATION LTD.
Versus
CHAVDA
JASVANTSINH KALUSINH & 2
=========================================================
Appearance
:
MR
AJAY R MEHTA for the
Applicant
MR AJ PATEL for Opponent No.1 & 2
MS MINI NAIR,
AGP for Opponent
No.3
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE R.P.DHOLAKIA
and
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 17/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)
Rule.
Mr. A.J. Patel, learned advocate waives service of notice of rule on
behalf of opponent Nos.1 and 2 in each application and Ms. Mini
Nair, learned AGP waives service of notice of rule on behalf of
opponent No.3 in each application.
Having
heard learned counsel for the respective parties, stay is granted in
terms of paragraph 4(i) on condition that the applicants deposit the
awarded amount, solatium, interest etc. within a period of eight
weeks from today.
The
applications are disposed of accordingly. Rule is made absolute in
each application.
(R.P.DHOLAKIA,
J.)
(Z.K.SAIYED,
J.)
shekhar/-
Top