Gujarat High Court
Bhartiya vs Unknown on 16 September, 2010
Gujarat High Court Case Information System
Print
MCA/2420/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 2420 of 2010
IN
SPECIAL
CIVIL APPLICATION No. 11212 of
2010
=========================================================
BHARTIYA
KARMCHARI SANGH - Applicant(s)
Versus
OIL
AND NATURAL GAS CORPORATION & 3 - Opponent(s)
=========================================================
Appearance
:
MR
ND SONGARA for
Applicant(s) : 1,
None for Opponent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 16/09/2010
ORAL
ORDER
1. Present
application has been preferred by the applicant, original petitioner,
to restore the main matter, which came to be dismissed for
non-removal of OFFICE OBJECTIONS.
2. At
the request of Mr. Songara, learned Advocate appearing for the
applicant, office objections are DISPENSED with and the
main matter is taken up for admission and hearing, today.
3. Present
application is accordingly allowed and Special Civil Application No.
11212 of 2010, is RESTORED to file.
Rule is made absolute, accordingly. No order as to costs.
(M.R.
SHAH,J.)
Umesh/
Top