Gujarat High Court High Court

Oil vs State on 22 September, 2010

Gujarat High Court
Oil vs State on 22 September, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8781/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8781 of 2010
 

In
 


FIRST APPEAL
(STAMP NUMBER) No. 5843 of 2009
 

To


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 8783 of 2010
 

In
 


FIRST APPEAL
(STAMP NUMBER) No. 5845 of 2009
 

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


 

OIL
& NATURAL GAS CORPORATION LTD - Petitioner
 

Versus
 

STATE
OF GUJARAT & 1 - Respondents
 

=================================================
 
Appearance : 
MARSHALL
&ASSOCIATES for Petitioner: 
MS. SHACHI MATHUR, LD. AGP for
Respondent : 1, 
RULE SERVED for Respondent :
2, 
================================================= 

 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 22/09/2010 

 

 
 
COMMON
ORAL ORDER

All
are served as reported by learned advocate for the parties. Though
served, none appears for the claimants. The delay is required to be
condoned in view of the peculiar facts of the case. Hence, delay is
condoned. Applications are disposed of. Rule made absolute in all
the applications.

Registry
to give regular number to the appeals, and place them for hearing on
28/9/2010.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top