/2022 INSC 0058/ ITEM NO.1501 Court 13 (Video Conferencing) SECTION III S U P R E M E C O U R T O F I N D I A RECORD OF PROCEEDINGS Petition(s) for Special Leave to Appeal (C) No(s). 7086-7087/2017 (Arising out of impugned final judgment and order dated 21-07-2016 in FA No. 583/2014 21-07-2016 in FA No. 584/2014 passed by the High Court of Gujarat at Ahmedabad) AMBALAL BABULAL PATEL ETC. ETC. Petitioner(s) VERSUS GROUP GENERAL MANAGER, ONGC AND ANR. & ANR. Respondent(s) ([ HEARD BY :- HON'BLE AJAY RASTOGI AND HON'BLE ABHAY S. OKA, JJ. ] WITH SLP(C) No. 7092-7097/2017 (III) SLP(C) No. 7099-7101/2017 (III) SLP(C) No. 7089-7091/2017 (III) SLP(C) No. 5961-5962/2017 (III) ( and IA No.3646/2018-impleading party) Date : 19-01-2022 These matters were called for judgment today. For Petitioner(s) Mr. Jatin Zaveri, AOR Mr. Neel Kumar Mishra, Adv. Mr. D.S. Mishra, Adv. Mr. Purvish Jitendra Malkan, Advocate Ms. Dharita P Malkan, Advocate Ms. Deepa Gorasia, Advocate Mr. Alok Kumar, Advocate Ms. Nandini Chhabra, Advocate Ms. Khushboo Vinodrai Malkan, AOR Ms. Bhavna Sarkar, Advocate For Respondent(s) Mr. Sunil Kumar Jain, AOR Leave granted. Your Lordship has pronounced the judgment in the matter(s) heard by the Bench comprising of Hon’ble Mr. Justice Ajay Rastogi 1 and His Lordship. The appeals are disposed of in terms of the signed non- reportable order. Pending applications, if any, stand disposed of. (SONIA BHASIN) (BEENA JOLLY) COURT MASTER (SH) COURT MASTER (NSH) (SIGNED NON-REPORTABLE ORDER IS PLACED ON THE FILE) 2