Gujarat High Court High Court

Bhartiya vs Unknown on 16 September, 2010

Gujarat High Court
Bhartiya vs Unknown on 16 September, 2010
Author: M.R. Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2420/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION No. 2420 of 2010
 

IN
 

SPECIAL
CIVIL APPLICATION No. 11212 of
2010 
=========================================================

 

BHARTIYA
KARMCHARI SANGH - Applicant(s)
 

Versus
 

OIL
AND NATURAL GAS CORPORATION & 3 - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
ND SONGARA for
Applicant(s) : 1, 
None for Opponent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE M.R. SHAH
		
	

 

Date
: 16/09/2010 

 

ORAL
ORDER

1. Present
application has been preferred by the applicant, original petitioner,
to restore the main matter, which came to be dismissed for
non-removal of OFFICE OBJECTIONS.

2. At
the request of Mr. Songara, learned Advocate appearing for the
applicant, office objections are DISPENSED with and the
main matter is taken up for admission and hearing, today.

3. Present
application is accordingly allowed and Special Civil Application No.
11212 of 2010, is RESTORED to file.
Rule is made absolute, accordingly. No order as to costs.

(M.R.

SHAH,J.)

Umesh/

   

Top