Gujarat High Court High Court

Oil vs Bhagubhai on 3 May, 2010

Gujarat High Court
Oil vs Bhagubhai on 3 May, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5396/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5396 of 2010
 

To


 

SPECIAL
CIVIL APPLICATION No. 5399 of 2010
 

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

OIL
& NATURAL GAS CORPORATION LIMITED - Petitioner(s)
 

Versus
 

BHAGUBHAI
LALLUBHAI & 1 - Respondent(s)
 

=========================================Appearance
: 
MR AJAY R MEHTA
for Petitioner(s) : 1, 
MS
TRUSHA K PATEL, AGP for Respondent-Special Land Acquisition
Officer. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 03/05/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

RULE.

NOTICE
as to interim relief returnable on 28.6.2010. The learned Assistant
Government Pleader, waives service of Rule as well as notice for the
respondent Special Land Acquisition Officer. In the meantime,
ad-interim relief in terms of para 8(b) is granted.

(BHAGWATI
PRASAD, J.)

(J.C.UPADHYAYA,
J.)

omkar

   

Top