Gujarat High Court High Court

M.K vs The on 9 July, 2008

Gujarat High Court
M.K vs The on 9 July, 2008
Bench: A.L.Dave And Kumari, Abhilasha Kumari
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/1231/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 1231 of 2007
 

In


 

LETTERS
PATENT APPEAL No. 1113 of 2001
 

In
SPECIAL CIVIL APPLICATION No. 323 of 1993
 

 
=========================================================


 

M.K
BABI SINCE DECEASED THROU L.K KHAN BABI - Petitioner(s)
 

Versus
 

THE
OIL& NATURAL GAS CO, THROUGH CHAIRMAN & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
IS SUPEHIA for Petitioner(s) : 1, 
MS SEJAL
BHATT FOR M/S TRIVEDI & GUPTA for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE A.L.DAVE
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 09/07/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE A.L.DAVE)

Rule.

Learned advocate Ms.Sejal Bhatt waives service of Rule on behalf of
the opponents.

The
application is allowed in terms of paragraph -2(A) of the
application. Rule is made absolute. No costs.

(A.L.Dave,
J.)

(Smt.Abhilasha
Kumari, J.)

(sunil)