Gujarat High Court
Bodana vs Chief on 15 November, 2011
Gujarat High Court Case Information System
Print
SCA/8915/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8915 of
2011
=========================================================
BODANA
JITENDRA SINGH S/O LAXMAN SINGH PANCHBADG - Petitioner(s)
Versus
CHIEF
MANAGER OIL & NATURAL GAS CORPN. LTD & 2 - Respondent(s)
=========================================================
Appearance
:
MS
UTPALA S BORA for
Petitioner(s) : 1,
MR AJAY R MEHTA for Respondent(s) : 1,
3,
NOTICE SERVED for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 15/11/2011
ORAL
ORDER
Learned Advocate for
the respondent-O.N.G.C. is granted the time as prayed for and the
affidavit-in-reply be filed specifying the stage and the further
development with regard to Para-9 of the affidavit-in-reply of
April,2009, filed in Miscellaneous Civil Application No.540 of 2009.
S.O.
to 1ST
DECEMBER, 2011.
(ANANT
S. DAVE, J.)
Umesh/
Top