Gujarat High Court High Court

Madhya vs Sharad on 25 January, 2011

Gujarat High Court
Madhya vs Sharad on 25 January, 2011
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14341/2008	 2/ 2	JUDGMENT 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14341 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 14342 of 2008
 

With


 

SPECIAL
CIVIL APPLICATION No. 14343 of 2008  
 


 

 
For
Approval and Signature:  
 
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
 
=========================================================

 
	  
	 
	  
		 
			 

1
		
		 
			 

Whether
			Reporters of Local Papers may be allowed to see the judgment ?
		
	

 
	  
	 
	  
		 
			 

2
		
		 
			 

To
			be referred to the Reporter or not ?
		
	

 
	  
	 
	  
		 
			 

3
		
		 
			 

Whether
			their Lordships wish to see the fair copy of the judgment ?
		
	

 
	  
	 
	  
		 
			 

4
		
		 
			 

Whether
			this case involves a substantial question of law as to the
			interpretation of the constitution of India, 1950 or any order
			made thereunder ?
		
	

 
	  
	 
	  
		 
			 

5
		
		 
			 

Whether
			it is to be circulated to the civil judge ?
		
	

 

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

 

MADHYA
GUJARAT VIJ COMPANY LTD - Petitioner(s)
 

Versus
 

SHARAD
PANDYA - PRESIDENT & 2 - Respondent(s)
 

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

 

Appearance
: 
MR
SP HASURKAR for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 3. 
MR
AMRISH K PANDYA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 25/01/2011 

 

 
 
ORAL
JUDGMENT

At the request of
learned Advocate Mr.S.P.Hasurkar for the petitioner – Madhya
Gujarat Vij Company Ltd., the matters are taken up for final hearing,
to which learned Advocate Mr.Amrish K.Pandya for respondent No.1 has
no objection.

2. Learned Advocate for
the petitioner submitted that the question involved in these
petitions is identical to the one which was involved in Special Civil
Application No.8264 of 2009 and allied matters, which came to be
heard and disposed of by this Court (Coram: Hon’ble Mr.Justice
K.A.Puj) by judgment and order dated 13.05.2010.

2.1 Learned Advocate
for respondent No.1 does not dispute the aforesaid statement made by
the learned Advocate for the petitioner company.

3. For the same reasons
which are recorded in judgment and order dated 13.05.2010, more
particularly para-42, in Special Civil Application No.8264 of 2009
and allied matters, these petitions are allowed. Rule is made
absolute. No costs.

Registry is directed
to keep copy of judgment and order dated 13.05.2010 in Special Civil
Application No.8264 of 2009 and allied matters in these matters.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top