Gujarat High Court High Court

Reliance vs Damnagar on 26 February, 2010

Gujarat High Court
Reliance vs Damnagar on 26 February, 2010
Author: K.A.Puj,&Nbsp;Honourable Mr.Justice H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2457/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2457 of 2010
 

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

RELIANCE
COMMUNICATIONS LIMITED & 1 - Petitioner(s)
 

Versus
 

DAMNAGAR
NAGARPALIKA & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR SN SOPARKAR WITH MR
AMAR N BHATT for
Petitioner(s) : 1 - 2. 
MR PRANAV DAVE, AGP, for Respondent(s) : 1
- 2. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 26/02/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)

Rule
returnable on 18.3.2010. Notice as to interim relief returnable on
the same date. Ad-interim relief in terms of para 7(B)(i) & (ii)
till then on condition that the petitioner shall deposit with the
respondent Nagarpalika 20% of the amount mentioned in the impugned
communication produced at Annexure ‘A’ to the petition. D.S.
permitted.

(K.A.

Puj, J.)

(Rajesh
H. Shukla, J.)

(hn)

   

Top