Gujarat High Court High Court

Ongc vs Patel on 13 August, 2008

Gujarat High Court
Ongc vs Patel on 13 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/149/2002	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 149 of 2002
 

In
FIRST APPEAL No. 32 of 2002
 

With


 

CIVIL
APPLICATION No. 150 of 2002
 

In
FIRST APPEAL No. 33 of 2002
 

With


 

FIRST
APPEAL No. 32 of 2002
 

To


 

FIRST
APPEAL No. 33 of 2002
 
 
=========================================================

 

ONGC
- Petitioner(s)
 

Versus
 

PATEL
NATWARLAL BABALDAS & 1 - Respondent(s)
 

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

 

Appearance
: 
M/S
TRIVEDI & GUPTA for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 13/08/2008 

 

 
ORAL
ORDER

In
view of subsequent development that the amount deposited is
withdrawn, these Civil Applications are disposed of having become
infructuous. Ad interim relief stands vacated accordingly. Rule is
discharged.

At
the request of learned advocate, First Appeals to be fixed for
hearing on 8/9/2008.

(K.S.JHAVERI,
J.)

(ila)

   

Top