Gujarat High Court
General vs Patel on 11 July, 2008
Gujarat High Court Case Information System
Print
CA/12001/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 12001 of 2005
In
FIRST
APPEAL No. 3539 of 2005
To
CIVIL
APPLICATION No. 12004 of 2005
In
FIRST APPEAL No. 3542 of 2005
=========================================================
GENERAL
MANAGER, O N G C - Petitioner(s)
Versus
PATEL
PRAHLADBHAI ISHWARBHAI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RR MARSHALL for
Petitioner(s) : 1,
None for Respondent(s) : 1,
RULE SERVED for
Respondent(s) : 1.2.1, 1.2.2, 1.2.3,1.2.4
GOVERNMENT PLEADER for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 11/07/2008
COMMON
ORAL ORDER
1. Though
served, none appears on behalf of the respondents. Ad-interim relief
granted earlier is confirmed. Accordingly, these Civil Applications
are allowed. Rule is made absolute with no order as to costs.
2. Appeals are fixed for final hearing on 21st August, 2008.
(K.S.Jhaveri,
J.)
/malek
Top