Gujarat High Court High Court

Bodana vs Chief on 15 November, 2011

Gujarat High Court
Bodana vs Chief on 15 November, 2011
Author: Anant S. Dave,
  
 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