Gujarat High Court High Court

Kantaben vs Oil on 16 November, 2011

Gujarat High Court
Kantaben vs Oil on 16 November, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9273/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 9273 of 2011
 

In


 

FIRST
APPEAL No. 4675 of 2009
 

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


 

KANTABEN
BHIKHABHAI PATEL WD/O BHIKHABHAI JIVIDAS PATEL - Petitioner(s)
 

Versus
 

OIL
& NATURAL GAS COMMISSION - Respondent(s)
 

=========================================================
Appearance : 
MR
MAHENDRA U VORA for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5  
MR VALMIK M.
VYAS for MR AJAY R MEHTA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 16/11/2011 

 

 
 
ORAL
ORDER

RULE. Mr.
Valmik M. Vyas learned Advocate for learned Advocate Mr. Ajay R.
Mehta waives service of notice of RULE
on behalf of the respondent.

Heard
learned Advocates for the parties.

This
application is filed for bringing legal heirs on record as stated in
Paragraph 3 of the Application and considering submissions made by
learned Advocates for the parties, since there is no objection by
the respondents to the prayers of this application being granted,
this application is allowed in terms of Paragraphs 6.(A), (B) and
(C1) of this application.

By setting aside the abatement as well as sufficient cause is shown,
the delay of about 156 days is also condoned.

This
application is allowed accordingly. Rule made absolute to the
aforesaid extent.

Sd/-

(Anant
S. Dave, J.)

Caroline

   

Top