Gujarat High Court High Court

R vs Oil on 7 July, 2011

Gujarat High Court
R vs Oil on 7 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11003/1998	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11003 of 1998
 

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

 

R
S PRADHAN & 8 - Petitioner(s)
 

Versus
 

OIL
& NATURAL GAS COMMISSION & 7 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BD KARIA for
Petitioner(s) : 1 - 2,5 - 6, 8,DELETED for Petitioner(s) : 3 - 4, 7,
9, 
DS AFF.NOT FILED (R) for Respondent(s) : 1 - 3. 
MR RAJNI H
MEHTA for Respondent(s) : 4, 
MR RK MISHRA for Respondent(s) : 5 -
8. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 27/06/2011 

 

ORAL
ORDER

Learned
advocate Mr. B.D. Karia is appearing on behalf of petitioners,
learned advocate Mr. Rajni H. Mehta is appearing on behalf of
respondent No.4 and learned advocate Mr. R.K. Mishra is appearing on
behalf of respondent Nos.5 to 8 who has filed sick note today.

This
matter is notified in board for orders having office objection,
therefore, considering office objections, it is directed to
petitioner to take necessary steps to bring on record heirs and legal
representatives of petitioner No.5 – Shri S.R. Sharma withing a
period of two weeks as earlier, this Court has passed an order for
removing office objection on or before 4th
April, 2011, but, no steps have been taken by petitioner till date,
therefore, registry has placed this matter before this Court for
passing
necessary order.

Considering
this fact, let petitioner may take necessary steps for removing
office objection, if any, as per earlier direction issued by this
Court on 4th
April, 2011 on or before 8 th
July, 2011,
failing which, matter will stand dismissed in default without
reference to this Court.

[H.K.

RATHOD, J.]

#Dave

   

Top