Gujarat High Court High Court

Oil vs Thakor on 23 March, 2010

Gujarat High Court
Oil vs Thakor on 23 March, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1414/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 1414 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 17138 of 2005
 

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

 

OIL
AND NATURAL GAS CORPN. LTD - Petitioner(s)
 

Versus
 

THAKOR
SAMBAI ALSANGJI & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MARSHALL
& ASSOCIATES for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 
RULE SERVED for
Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,1.2.6 - 2. 
MS
MANISHA L SHAH, AGP for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 23/03/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

The
application is moved for bringing the heirs of deceased opponent on
record. Considering the averments made in the application, the
applicant is permitted to bring heirs of the deceased opponent on
record of the petition. Application is allowed. Rule made absolute.

[
BHAGWATI PRASAD, J. ]

[
J.C. UPADHYAYA, J. ]

*
Pansala.

   

Top