Gujarat High Court High Court

General vs Prahladji on 23 October, 2008

Gujarat High Court
General vs Prahladji on 23 October, 2008
Author: R.P.Dholakia,&Nbsp;Honourable Mr.Justice Z.K.Saiyed,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/124/1608	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR STAY No. 12416 of 2008
 

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

 

GENERAL
MANAGER- OIL & NATURALGAS CORPORATION LIMITED - Petitioner(s)
 

Versus
 

PRAHLADJI
GAMAJI THAKOE & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RAJNI H MEHTA for
Petitioner(s) : 1, 
MS MINI NIAR, AGP for No.3
 

None for
Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.P.DHOLAKIA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

Date
: 23/10/2008 

 

 
ORAL
ORDER

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

Rule.

Learned AGP Ms. Mini Niar waives service of Rule on behalf of the
respondent No.3 ? State.

Heard.

Ad-interim relief is granted subject to the applicant deposits the
awarded amount with cost, interest, solatium, etc. with the trial
Court within Eight weeks from today.

This
Application is disposed of. Rule made absolute accordingly with no
order as to costs.

(R.P.DHOLAKIA,J.)

(Z.

K. SAIYED, J. )

sas

   

Top