Gujarat High Court
Oil vs Bhanuben on 15 April, 2011
Gujarat High Court Case Information System
Print
CA/16742/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 16742 of 2010
In
FIRST APPEAL No. 5036 of 2010
To
CIVIL
APPLICATION - FOR STAY No. 16748 of 2010
=========================================================
OIL
& NATURAL GAS CORPORATION LTD( THROUGH ITS GENERAL MANAG -
Petitioner(s)
Versus
BHANUBEN
BACHUPURI BAVA & 1 - Respondent(s)
=========================================================
Appearance :
M/S
TRIVEDI & GUPTA for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 15/04/2011
COMMON
ORAL ORDER
Ms.Sejal
Bhatt, ld.advocate for M/s.Trivedi & Gupta for the applicant
states that CA Nos.4810 and 4811 of 2011 have been filed for bringing
heirs of the unserved expired respondents on record. Registry to
circulate the above civil applications along with these matters. S.O
to 26.04.2011.
(J.C.UPADHYAYA,
J.)
(binoy)
Top