Gujarat High Court Case Information System
Print
CA/9054/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9054 of 2010
In
SPECIAL
CIVIL APPLICATION No. 7767 of 1988
With
CIVIL
APPLICATION No. 9055 of 2010
In
SPECIAL
CIVIL APPLICATION No. 6659 of 1987
=========================================================
MISTRY
YASHWANT CHHAGANLAL & 8 – Petitioner(s)
Versus
OIL
& NATURAL GAS COMMISSION & 3 – Respondent(s)
=========================================================
Appearance :
MR
AK CLERK for
Petitioner(s) : 1 – 9.
MS KJ BRAHMBHATT for Respondent(s) : 1 –
2.
MR SHALIN N MEHTA for Respondent(s) : 3,
None for
Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 10/08/2010
ORAL
COMMON ORDER
Mr.
Clerk, learned counsel for the applicants seeks permission to delete
applicant no. 5 from the proceedings. Permission is granted.
Applicant no. 5 stands deleted from the said proceedings.
1. When
the matters were called out, Ms. Brahmhatt, learned counsel for
respondents nos. 1 & 2 requests for time to enable her to file
reply. The said request is rejected on the ground that respondents
nos. 1 & 2 have changed the services conditions of the
applicants, pending the captioned petitions.
2. Rule
returnable on 20.08.2010. In view of the averments made in the
application and in view of the fact that pending the petitions,
respondents nos. 1 & 2 being statutory authority, had not allowed
the applicants to enter the premises and had issued the gate passes
after 30.07.2010, the same are therefore, allowed in terms of para
9(a) of both the applications. It is however, made clear that it is
without prejudice to the rights of the respondents to raise all the
contentions in the applications.
[K.S.
JHAVERI, J.]
/phalguni/
Top