Gujarat High Court High Court

Oil vs Mukesh on 14 July, 2008

Gujarat High Court
Oil vs Mukesh on 14 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7188/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 7188 of 2005
 

In


 

SECOND
APPEAL No. 160 of 2005
 

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

 

OIL
& NATURAL GAS CORPORATION LTD. - Petitioner(s)
 

Versus
 

MUKESH
NAGINLAL GANDHI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJAY R MEHTA for
Petitioner(s) : 1, 
NOTICE SERVED for Respondent(s) : 1 - 2,
2.2.13, 2.2.14, 2.2.15, 2.2.16, 2.2.17,2.2.18  
MR BP DALAL for
Respondent(s) : 2, 2.2.3, 2.2.4, 2.2.5, 2.2.7, 2.2.8, 2.2.13, 2.2.14,
2.2.15, 2.2.16, 2.2.17,2.2.18  
UNSERVED-EXPIRED (N) for
Respondent(s) : 2.2.1, 2.2.2, 2.2.6, 2.2.9, 2.2.10,2.2.11  
DELETED
for Respondent(s) : 2.2.12  
- for Respondent(s) : 2.3.1, 2.3.2,
2.3.3, 2.3.4, 2.3.5, 2.3.6, 2.3.7, 2.3.8, 2.3.9, 2.3.10,
2.3.11,2.3.12
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 14/07/2008 

 

ORAL
ORDER

Rule.

In the facts and circumstances of the case, interim relief granted
earlier in terms of paragraph 7 (i) of the application is confirmed.
Accordingly, this Civil Application is allowed. Rule is made absolute
with no order as to costs.

(K.S.Jhaveri,
J.)

/malek

   

Top