Gujarat High Court Case Information System
Print
FAST/508/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
FIRST
APPEAL (STAMP NUMBER) No. 508 of 2008
=========================================================
GENERAL
PROJECT MANAGER, ONGC LTD. - Appellant(s)
Versus
JAYVANTBHAI
VAGHAVIBHAI PATEL & 1 - Defendant(s)
=========================================================
Appearance
:
MR
AJAY R MEHTA for
Appellant(s) : 1,
None for Defendant(s) : 1 -
2.
=========================================================
CORAM
:
REGISTRAR
(JUDICIAL)
Date
: 23/09/2008
ORAL
ORDER
Learned
Advocate Mr. Ajay R. Mehta filed note on 21.07.2008 that, wrongly
mentioned court fees and jurisdiction in appeal memo as well as
application for stay. The claim for court fees of Rs. 1,03,815.90 ps
and not Rs. 4,49,869 and claim for jurisdiction is Rs. 4,46,520
instead of Rs. 19,34,920 as mentioned therein. So, request was made
to permit for both the claim for Court fees and jurisdiction and
thereafter the Registry submits report for passing orders upon that.
The appellant is permitted to amend in appeal memo as well as in
application. The amendment be carried out accordingly.
(G.K.
Upadhyay)
Registrar(Judicial)
Nabila
Top