Gujarat High Court
Oil vs Harish on 3 May, 2010
Gujarat High Court Case Information System
Print
SCA/5343/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5343 of 2010
=========================================
OIL
& NATURAL GAS CORPORATION LIMITED - Petitioner(s)
Versus
HARISH
K PATEL & 3 - Respondent(s)
=========================================Appearance
:
MR AJAY R MEHTA
for the Petitioner
MR MG
NANAVATI, AGP for Respondent-Special Land Acquisition
Officer.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 03/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)
RULE.
NOTICE
as to interim relief returnable on 28.6.2010. The learned Assistant
Government Pleader, waives service of Rule as well as notice for the
respondent Special Land Acquisition Officer. In the meantime,
ad-interim relief in terms of para 8(b) is granted.
(BHAGWATI
PRASAD, J.)
(J.C.UPADHYAYA,
J.)
omkar
Top