Gujarat High Court Case Information System
Print
CA/8713/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 8713 of 2008
In
SPECIAL
CIVIL APPLICATION No. 3615 of 2002
=========================================================
BABUBHAI
C AHIR - Petitioner(s)
Versus
GUJARAT
ELECTRICITY BOARD - Respondent(s)
=========================================================
Appearance
:
MR
GAURANG K PATEL for
Petitioner(s) : 1,MR SANJAY D SUTHAR for Petitioner(s) : 1,
MR MD
PANDYA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 12/08/2008
ORAL ORDER
Rule.
Mr. MD Pandya, learned counsel waives service of Rule on behalf of
respondent Board. Mr. Sanjay Suthar on behalf of applicant requests
for permission to withdraw this application with a view to filing
fresh application for the same relief and with alternative relief for
fixing early date of final hearing. The request is accepted. The
applicant is allowed to withdraw this application. It would be open
for the applicant to file appropriate application afresh.
2. Mr.
Pandya, learned counsel for the opponent referred to the order dated
29th July 2002 whereby the Court has already expedited
final hearing and fixed the hearing of the main petition in the week
of September 2002. Considering the said order, office is directed to
list the petition for final hearing on 4th September,
2008. Rule is made absolute.
[
K.M. Thaker, J. ]
rmr.
Top