Gujarat High Court High Court

General vs Jayvantbhai on 23 September, 2008

Gujarat High Court
General vs Jayvantbhai on 23 September, 2008
   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