Gujarat High Court
N vs Oil on 3 March, 2010
Gujarat High Court Case Information System
Print
SCA/4844/1995 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4844 of 1995
With
CIVIL
APPLICATION No. 11429 of 2001
In
SPECIAL
CIVIL APPLICATION No. 4844 of 1995
=========================================================
N
K R BHATIA - Petitioner(s)
Versus
OIL
& NATURAL GAS CORPN LTD., & 1 - Respondent(s)
=========================================================
Appearance
:
MR
VISHWAS K SHAH for
Petitioner(s) : 1,
MR BB NAIK for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/03/2010
ORAL
ORDER
Pursuant
to the order dated 16.05.2008 of this Court, learned advocate for the
petitioner requests for time to establish that the cause of action
has arisen within the jurisdiction of this Court. Hence, S.O. to
18.03.2010.
(K.S.JHAVERI,
J.)
ORDER
IN CIVIL APPLICATION NO. 11429 OF 2001
Since
the main matter is fixed for hearing, this Application will not
survive. Civil Application stands disposed of accordingly.
(K.S.JHAVERI,
J.)
niru*
Top