Gujarat High Court Case Information System
Print
SCA/1300/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1300 of 2011
To
SPECIAL
CIVIL APPLICATION No. 1303 of 2011
=========================================
I
G ELECTRICALS - THROUGH PROPRIETOR IQBAL SOHARATALI ANSARI
Versus
BHARAT
SANCHAR NIGAM LIMITED - THROUGH CHAIRMAN & OTHERS
=========================================
Appearance
:
MR MTM HAKIM for
Petitioner.
None for
Respondents.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 04/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
1. Amendment,
as per the draft amendment submitted today, is permitted. Learned
counsel, Mr.Hakim, is directed to produce, by the next date of
hearing, proper list of dates and events, newly drafted and printed,
showing only necessary and relevant dates and events, without any
elaboration or allegations, along with proper and precise synopsis in
space of not more than one page.
2. Issue
Notice returnable on 11th
February 2011. Direct service by Speed Post/Registered Post A.D. to
respondent nos.1 and 2 and direct service by hand for remaining
respondents is permitted. By way of ad-interim relief, it is
directed that further process of the tenders in question wherein the
petitioner’s eligibility is questioned shall be subject to further
orders that may be made in present set of petitions and the
respondent shall inform other bidders concerned about pendency of
present proceedings and issuance of this order.
(D.H.Waghela,
J.) (K.A.Puj, J.)
*malek
Top