Gujarat High Court
Vrajlal vs Paschim on 28 January, 2011
Gujarat High Court Case Information System
Print
SCA/15704/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15704 of 2010
=========================================================
VRAJLAL
MANILAL KARIA THROUGH POA - Petitioner(s)
Versus
PASCHIM
GUJARAT VIJ CO. LTD THROUGH DEPUTY ENGINEER & 1 - Respondent(s)
=========================================================
Appearance
:
MR
ASHISH M DAGLI for
Petitioner(s) : 1,
NOTICE NOT RECD BACK for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 28/01/2011
ORAL
ORDER
Learned
advocate Mr.Dagli for the petitioner states that after the notice is
issued by this Court, the petitioner is called by respondent No.1
i.e. PGVCL for negotiation. He further states that as per the
information given to him, negotiation have ripen into fruitful
outcome. He is waiting for the written instruction of his client
about the said development. S.O.to 2.2.2011.
(RAVI
R.TRIPATHI,J)
pathan
Top