Gujarat High Court High Court

N vs Oil on 3 March, 2010

Gujarat High Court
N vs Oil on 3 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4844/1995	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4844 of 1995
 

With


 

CIVIL
APPLICATION No. 11429 of 2001
 

In


 

SPECIAL
CIVIL APPLICATION No. 4844 of 1995
 

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

 

N
K R BHATIA - Petitioner(s)
 

Versus
 

OIL
& NATURAL GAS CORPN LTD., & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VISHWAS K SHAH for
Petitioner(s) : 1, 
MR BB NAIK for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 03/03/2010 

 

 
 
ORAL
ORDER

Pursuant
to the order dated 16.05.2008 of this Court, learned advocate for the
petitioner requests for time to establish that the cause of action
has arisen within the jurisdiction of this Court. Hence, S.O. to
18.03.2010.

(K.S.JHAVERI,
J.)

ORDER
IN CIVIL APPLICATION NO. 11429 OF 2001

Since
the main matter is fixed for hearing, this Application will not
survive. Civil Application stands disposed of accordingly.

(K.S.JHAVERI,
J.)

niru*

   

Top