Gujarat High Court
Oil vs State on 22 September, 2010
Gujarat High Court Case Information System
Print
CA/8781/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8781 of 2010
In
FIRST APPEAL
(STAMP NUMBER) No. 5843 of 2009
To
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8783 of 2010
In
FIRST APPEAL
(STAMP NUMBER) No. 5845 of 2009
=================================================
OIL
& NATURAL GAS CORPORATION LTD - Petitioner
Versus
STATE
OF GUJARAT & 1 - Respondents
=================================================
Appearance :
MARSHALL
&ASSOCIATES for Petitioner:
MS. SHACHI MATHUR, LD. AGP for
Respondent : 1,
RULE SERVED for Respondent :
2,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 22/09/2010
COMMON
ORAL ORDER
All
are served as reported by learned advocate for the parties. Though
served, none appears for the claimants. The delay is required to be
condoned in view of the peculiar facts of the case. Hence, delay is
condoned. Applications are disposed of. Rule made absolute in all
the applications.
Registry
to give regular number to the appeals, and place them for hearing on
28/9/2010.
[
S.R. BRAHMBHATT, J ]
/vgn
Top