Gujarat High Court High Court

Oil vs Bhanuben on 15 April, 2011

Gujarat High Court
Oil vs Bhanuben on 15 April, 2011
Author: J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16742/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 16742 of 2010
 

In
FIRST APPEAL No. 5036 of 2010
 

To


 

CIVIL
APPLICATION - FOR STAY No. 16748 of 2010
 

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


 

OIL
& NATURAL GAS CORPORATION LTD( THROUGH ITS GENERAL MANAG -
Petitioner(s)
 

Versus
 

BHANUBEN
BACHUPURI BAVA & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
M/S
TRIVEDI & GUPTA for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

Date
: 15/04/2011 

 

COMMON
ORAL ORDER

Ms.Sejal
Bhatt, ld.advocate for M/s.Trivedi & Gupta for the applicant
states that CA Nos.4810 and 4811 of 2011 have been filed for bringing
heirs of the unserved expired respondents on record. Registry to
circulate the above civil applications along with these matters. S.O
to 26.04.2011.

(J.C.UPADHYAYA,
J.)

(binoy)

   

Top