Gujarat High Court
Bharat vs State on 23 February, 2010
Gujarat High Court Case Information System
Print
SCA/1692/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1692 of 2010
=========================================================
BHARAT
SANCHAR NIGAM LIMITED - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
GAURANG H BHATT for
Petitioner(s) : 1,
MR PRANAV DAVE, Assistant Government Pleader
for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 23/02/2010
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
Leave to substitute the
memo of petition.
Rule. Notice as to
interim relief returnable on 2.3.2010.
Ad-interim relief in
terms of para 36(D) on condition that the petitioner shall deposit
an amount of Rs.30,000/- with the respondent No.2 Manavadar
Nagarpalika on or before the returnable date.
Direct
service is permitted.
The Registrar is directed
to communicate this order to the concerned authority by Fax Message
at the cost of the petitioner.
(K. A. PUJ, J.) (RAJESH
H. SHUKLA, J.)
kks
Top