Gujarat High Court High Court

Dy vs Patel on 12 November, 2008

Gujarat High Court
Dy vs Patel on 12 November, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/11895/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

CIVIL
APPLICATION - FOR STAY No. 11895 of 2008
 

In
 

FIRST
APPEAL No. 4881 of 2008
 

To


 

CIVIL
APPLICATION No. 11898 of 2008 

 

In
 

FIRST
APPEAL No. 4884 of 2008
 

=======================================================


 

DY.
GENERAL MANAGER,
 

OIL
& NATRUAL GAS CORPORATION LTD. - Petitioner(s)
 

Versus
 

PATEL
BABUBHAI NATHABHAI & 1 - Respondent(s)
 

=======================================================


 

Appearance
: 
MR AJAY R MEHTA for
Petitioner(s) : 1, 
MR
AJ PATEL for Defendant(s) : 1, 
MS
MINI NAIR AGP for Defendant(s) :
2, 
=======================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 12/11/2008 

 

COMMON
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE R.P.DHOLAKIA)

Learned
counsel for the appellant, Mr.Mehta has made a statement at bar that
appellant ? O.N.G.C. Ltd. has already deposited the amount in the
Court below and same has been withdrawn by the original applicant.

In
view of the above statement, these applications do not survive and
are disposed of accordingly.

(R.P.DHOLAKIA,
J.) (M.D. SHAH, J.)

/patil

   

Top