Gujarat High Court
Oil vs Jiaba on 1 September, 2008
Gujarat High Court Case Information System
Print
CA/1391220/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 13912 of 2006
In
FIRST
APPEAL No. 2577 of 2006
=========================================================
OIL
& NATURAL GAS CORPORATION LTD - Petitioner(s)
Versus
JIABA
PABJI SOLANKI & 2 - Respondent(s)
=========================================================
Appearance
:
M/S
TRIVEDI & GUPTA for
Petitioner(s) : 1,
None for Respondent(s) : 1,1.2.1
RULE
SERVED for Respondent(s) : 1.2.2, 1.3.1, 1.3.2, 1.3.3, 1.3.4,
1.3.6,1.3.7 - 3.
UNSERVED-EXPIRED (R) for Respondent(s) : 1.3.5
MS TRUSHA PATEL, ASST GOVERNMENT PLEADER for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 01/09/2008
ORAL
ORDER
Heard.
The respondent no. 1.1.5 has expired. In that view of the matter,
this application stands abated qua respondent no.1.1.5. Civil
Application is disposed of qua respondent no.1.1.5. Rule is
discharged qua respondent no. 1.1.5.
As
far as other respondents are concerned, Civil Application is allowed
in terms of para 3. Rule is made absolute accordingly. Main matter
to come up on 15.09.2008.
(K.S.
JHAVERI, J.)
Divya//
Top