Gujarat High Court High Court

Guj.Electricity vs Meghji on 30 July, 2008

Gujarat High Court
Guj.Electricity vs Meghji on 30 July, 2008
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3027/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3027 of 2007
 

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

GUJ.ELECTRICITY
BOARD - Petitioner(s)
 

Versus
 

MEGHJI
NARAN BUJAL - Respondent(s)
 

=========================================
 
Appearance : 
MS
MANISHA LAVKUMAR for Petitioner(s) : 1, 
RULE UNSERVED for
Respondent(s) : 1, 
MR KISHOR M PAUL for Respondent(s) :
1, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 30/07/2008 

 

 
 
ORAL
ORDER

The
advocate for the petitioner has not remained present either today or
earlier on 14th July, 2008 also. It is informed that
learned advocate Mr. Kishor M. Paul for the respondent has, today,
filed sick note. As per the order dated 2nd February,
2007, the petition has been admitted and ad interim relief in terms
of para 10(B) is granted. Since then, i.e. during last one year, the
hearing of present petition is consistently adjourned. Therefore,
the office is directed to place this matter for final hearing in due
course.

[K.

M. Thaker, J.]

sudhir

   

Top