Gujarat High Court
Gujarat vs Kartik on 20 January, 2010
Gujarat High Court Case Information System
Print
SCA/816/2003 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 816 of 2003
=========================================================
GUJARAT
ELECTRICITY BOARD - Petitioner(s)
Versus
KARTIK
COLD STORAGE & 2 - Respondent(s)
=========================================================
Appearance :
MS
MAYA S DESAI for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1 - 3.
MR
PRAKASH K JANI for Respondent(s) : 1,
MR R.A. RINDANI AGP for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 20/01/2010
ORAL
ORDER
In
spite of the earlier orders dated 14.12.2009 and 30.12.2009 passed by
this Court directing the petitioner to file appropriate application
for substitution of the respondent-Board, no such application has
been filed. No writ can be issued against a body, which is not in
existence.
Hence,
this petition is not entertained and is, accordingly, dismissed. Rule
is discharged. Interim relief, if any, stands vacated.
[K.S.JHAVERI,
J.]
Pravin/*
Top