Gujarat High Court
Idea vs State on 25 January, 2011
Gujarat High Court Case Information System
Print
SCA/552/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 552 of 2011
=========================================================
IDEA
CELLULAR LTD THRO RAJU MUDALIAR - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
SHALIN N MEHTA for
Petitioner(s) : 1,
None for Respondent(s) : 1 - 2,4 - 6.
MR HS
MUNSHAW for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 25/01/2011
ORAL
ORDER
Learned Advocate
Mr.Munshaw places on record copy of communication dated 20.01.2011
from him to Taluka Development Officer. In turn, the Taluka
Development Officer has written a communication dated 20.01.2011 to
the Deputy Engineer, Pacshim Gujarat Vij Company Ltd.
Learned Advocate
Mr.Shalin Mehta for the petitioner states that despite the aforesaid
communication, the Deputy Engineer, Pacshim Gujarat Vij Company Ltd.
has not reconnected the electricity supply.
NOTICE
returnable on 28.01.2011.
Direct service
permitted today.
(Ravi
R.Tripathi, J.)
*Shitole
Top