Gujarat High Court High Court

Oil vs Unknown on 29 September, 2008

Gujarat High Court
Oil vs Unknown on 29 September, 2008
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/2593/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

MISC.CIVIL
APPLICATION - FOR RESTORATION No. 2593 of 2008
 

In


 

SECOND
APPEAL (STAMP NUMBER) No. 155 of 2008
 

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

OIL
& NATURAL GAS CORPORATION LTD - Applicant(s)
 

Versus
 

DAVE
DAHIBEN SHIVRAM & 4 - Opponent(s)
 

=====================================================
 
Appearance : 
Mr.Devang
Vyas for MR AJAY R MEHTA for Applicant(s) :
1, 
None for Opponent(s) : 1 - 2, 2.2.1, 2.2.2, 2.2.3, 2.2.4,2.2.5
- 5. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 29/09/2008 

 

 
 
ORAL
ORDER

Leave
to amend the prayer clause is granted.

This
application has been filed with the prayer to restore Second Appeal
(St.)No.155 of 2008 and to re-call order dated 20-8-2008 whereby the
appeal stood dismissed for want of removal of office objections.

I
have heard Mr.Devang Vyas for Mr.Ajay Mehta for the
applicant-original appellant and have perused the averments made in
the application. The explanation for not being able to remove the
office objections in time is contained in paragraph 6 of the
application. The learned counsel for the applicant undertakes to
remove the office objections within a period of three weeks from
today. In view of the averments made in the application, the prayers
made therein deserve to be allowed.

Order
dated 20-8-2008 is recalled. Upon the removal of the office
objections within three weeks from today, the Second Appeal
(St.)No.155 of 2008 be restored to its original position. If the
objections are not removed by the stipulated date, then the appeal
will stand dismissed, without reference to the Court. The application
is disposed of accordingly.

(Smt.Abhilasha
Kumari,J)

arg

   

Top