Gujarat High Court High Court

Gujarat vs Dakshin on 13 October, 2010

Gujarat High Court
Gujarat vs Dakshin on 13 October, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/17407/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 17407 of 2007
 

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

 

GUJARAT
VIDYUT KARMACHARI UTKARSH MANDAL - Petitioner(s)
 

Versus
 

DAKSHIN
GUJARAT VIJ COMPANY LIMITED & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SACHIN D VASAVADA for
Petitioner(s) : 1, 
None
for Respondent(s) : 1 - 2. 
MR VINAY PANDYA,
AGP for
Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 13/07/2007 

 

ORAL
ORDER

Heard
learned advocate Mr. Vasavada appearing on behalf of petitioner and
learned AGP Mr. Pandya appearing on behalf of respondent No.3.

Learned
advocate Mr. Vasavada submitted that they will approach the
respondent authority by way of detailed representation about the
grievance raised in the present petition.

As
and when, respondent authority receives such representation from the
petitioner, it is directed to them to consider it in accordance with
law.

Accordingly,
present petition is disposed of without expressing any opinion on
merits.

[H.K.

RATHOD, J.]

#Dave

   

Top