Gujarat High Court Case Information System
Print
CA/9273/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 9273 of 2011
In
FIRST
APPEAL No. 4675 of 2009
=========================================================
KANTABEN
BHIKHABHAI PATEL WD/O BHIKHABHAI JIVIDAS PATEL - Petitioner(s)
Versus
OIL
& NATURAL GAS COMMISSION - Respondent(s)
=========================================================
Appearance :
MR
MAHENDRA U VORA for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5
MR VALMIK M.
VYAS for MR AJAY R MEHTA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 16/11/2011
ORAL
ORDER
RULE. Mr.
Valmik M. Vyas learned Advocate for learned Advocate Mr. Ajay R.
Mehta waives service of notice of RULE
on behalf of the respondent.
Heard
learned Advocates for the parties.
This
application is filed for bringing legal heirs on record as stated in
Paragraph 3 of the Application and considering submissions made by
learned Advocates for the parties, since there is no objection by
the respondents to the prayers of this application being granted,
this application is allowed in terms of Paragraphs 6.(A), (B) and
(C1) of this application.
By setting aside the abatement as well as sufficient cause is shown,
the delay of about 156 days is also condoned.
This
application is allowed accordingly. Rule made absolute to the
aforesaid extent.
Sd/-
(Anant
S. Dave, J.)
Caroline
Top