Gujarat High Court
Oil vs Mukesh on 14 July, 2008
Gujarat High Court Case Information System
Print
CA/7188/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR STAY No. 7188 of 2005
In
SECOND
APPEAL No. 160 of 2005
=========================================================
OIL
& NATURAL GAS CORPORATION LTD. - Petitioner(s)
Versus
MUKESH
NAGINLAL GANDHI & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AJAY R MEHTA for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1 - 2,
2.2.13, 2.2.14, 2.2.15, 2.2.16, 2.2.17,2.2.18
MR BP DALAL for
Respondent(s) : 2, 2.2.3, 2.2.4, 2.2.5, 2.2.7, 2.2.8, 2.2.13, 2.2.14,
2.2.15, 2.2.16, 2.2.17,2.2.18
UNSERVED-EXPIRED (N) for
Respondent(s) : 2.2.1, 2.2.2, 2.2.6, 2.2.9, 2.2.10,2.2.11
DELETED
for Respondent(s) : 2.2.12
- for Respondent(s) : 2.3.1, 2.3.2,
2.3.3, 2.3.4, 2.3.5, 2.3.6, 2.3.7, 2.3.8, 2.3.9, 2.3.10,
2.3.11,2.3.12
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/07/2008
ORAL
ORDER
Rule.
In the facts and circumstances of the case, interim relief granted
earlier in terms of paragraph 7 (i) of the application is confirmed.
Accordingly, this Civil Application is allowed. Rule is made absolute
with no order as to costs.
(K.S.Jhaveri,
J.)
/malek
Top