Gujarat High Court
Oil vs Thakor on 23 March, 2010
Gujarat High Court Case Information System
Print
CA/1412/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 1412 of 2010
In
SPECIAL
CIVIL APPLICATION No. 17135 of 2005
=========================================================
OIL
AND NATURAL GAS CORPN. LTD - Petitioner(s)
Versus
THAKOR
DIVABEN SUJAJI & 1 - Respondent(s)
=========================================================
Appearance
:
MARSHALL
& ASSOCIATES for
Petitioner(s) : 1,
None for Respondent(s) : 1,
RULE SERVED for
Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6 - 2.
MR
MAULIK NANAVATI, AGP for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 23/03/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
The
application is moved for bringing the heirs of deceased opponent on
record. Considering the averments made in the application, the
applicant is permitted to bring heirs of the deceased opponent on
record of the petition. Application is allowed. Rule made absolute.
[
BHAGWATI PRASAD, J. ]
[
J.C. UPADHYAYA, J. ]
*
Pansala.
Top