Gujarat High Court Case Information System
Print
SCA/194/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 194 of 2011
=================================================
JANTA
AUTOMOBILES THROUGH PARTNER ABDUL REHMAN AHMEDBHAI - Petitioner(s)
Versus
BHARAT
SANCHAR NIGAM LIMITED THROUGH GENERAL MANAGER & 2 - Respondent(s)
=================================================
Appearance
:
Mr.AMIT
M. PANCHAL WITH Mr.DIPAK B PATEL for Petitioner(s) : 1,
Ms.PARINDA
DAWAVALA for Respondent(s) : 1 - 2.
None for Respondent(s) :
3,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 24/01/2011
ORAL
ORDER
Learned
advocate Ms.Parinda Dawavala files affidavit affirmed by one Shri
Sunil Kumar, General Manager, Telecom District, Himmatnagar. Para 3
of the affidavit reads as under:
“I tender
unconditional apology for the delay caused in dealing with the matter
at our end and henceforth due case will be taken in the court matter.
There was no intention to flout the court’s order.”
2. Learned
advocate for respondents no.1 and 2 submitted that the document
produced at Annexure ‘F’ (Colly.) at pages 23, 24 and 25 is not a
complete document. Learned advocate for respondents no.1 and 2 made
available for perusal complete document and a copy of that document
is given to learned advocate Mr.Amit M. Panchal. Mr.Panchal to take
instructions with regard to the same. Learned advocate for
respondents no.1 and 2 may also take instructions on the question as
to whether incomplete document is with motive to obtain any
favourable order from the court or from the authority. Adjourned to
25th January 2011.
(RAVI
R. TRIPATHI, J.)
karim
Top