Gujarat High Court High Court

I vs Bharat on 20 June, 2011

Gujarat High Court
I vs Bharat on 20 June, 2011
Author: V. M. G.B.Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5820/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5820 of 2011
 

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

I
G ELECTRICALS THRO' PROPRIETOR - Petitioner(s)
 

Versus
 

BHARAT
SANCHAR NIGAM LIMITED THRO'CHAIRMAN & MANAGING & 6 -
Respondent(s)
 

======================================================= 
Appearance
: 
MR MAHESH BHAVSAR for
Petitioner(s) : 1, 
SERVED BY RPAD - (N) for Respondent(s) : 1 -
2. 
NOTICE SERVED BY DS for Respondent(s) : 3 - 7. 
MS PJ
DAVAWALA for Respondent(s) :
6, 
=======================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 20/06/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Ms.

P J Davawala, learned counsel appearing for respondent No.6 states
that she has filed affidavit-in-reply in the office today. Learned
counsel for the petitioner seeks two weeks’ time to file rejoinder.

Place
this matter on 06.07.2011.

[V
M SAHAI, J.]

[G
B SHAH, J.]

msp

   

Top