Gujarat High Court High Court

Oil vs Specital on 15 September, 2008

Gujarat High Court
Oil vs Specital on 15 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

FA/1603/2002	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

FIRST
APPEAL No. 1603 of 2002
 

To


 

FIRST
APPEAL No. 1604 of
2002 
 
=========================================================

 

OIL
& NATURAL GAS CORP. LTD - Appellant(s)
 

Versus
 

SPECITAL
LAQ OFFICER ONGC & 1 - Defendant(s)
 

=========================================================
 
Appearance
: 
M/S
TRIVEDI & GUPTA for
Appellant(s) : 1, 
GOVERNMENT PLEADER for Defendant(s) : 1, 
NOTICE
SERVED for Defendant(s) : 1 - 2. 
MR MD VAKIL for Defendant(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 15/09/2008 

 

 
 
ORAL
ORDER

The
above appeals are directed against the common judgment and order
dated 28/11/2001 passed by learned 4th Joint Civil Judge
(S.D.) in Land Acquisition Reference Case No.316 and other allied
references.

The
main contention raised in these appeals is that the References were
grossly time-barred. It was submitted that in view of the provisions
of section 12(2) of the Act the notice was duly served. This aspect
of the matter has not been considered by the Tribunal. Therefore
before proceeding with these appeals the question of limitation is
required to be decided. Learned Advocate for the respondent is not
in a position to dispute this position.

Therefore,
while keeping these appeals pending, the Reference Court is directed
to decide the question of limitation, within a period of three months
from today. The writ of this order shall be sent to the Reference
Court forthwith and not later than 30/9/2008. The Appeals shall be
listed for hearing on 9th February 2009. Record and
Proceedings, if lying in this Court shall be sent forthwith.

(K.S.

JHAVERI, J.)

(ila)

   

Top