Gujarat High Court High Court

Elecon vs State on 4 August, 2008

Gujarat High Court
Elecon vs State on 4 August, 2008
Bench: D.A.Mehta And Devani, Harsha Devani
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/2067/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2067 of 2004
 

With


 

SPECIAL
CIVIL APPLICATION No. 2068 of 2004
 

To


 

SPECIAL
CIVIL APPLICATION No. 2070 of 2004 

 

With


 

SPECIAL
CIVIL APPLICATION No. 16466 of 2003
 

With


 

SPECIAL
CIVIL APPLICATION No. 10517 of 2002
 

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


 

ELECON
ENGINEERING COMPANY LTD. & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

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


 

Appearance
: 
M/S WADIA
GHANDY & CO for Petitioner(s) :
1,UNSERVED-EXPIRED (N) for Petitioner(s) : 2,PARTY-IN-PERSON for
Petitioner(s) : 2, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

Date
: 04/08/2008 

 

COMMON
ORDER 

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

These
petitions have already been admitted despite which they are listed
on admission board. Registry is directed to be careful and list the
matters for final hearing on 07.08.2008.
Registry to place copy of this order in all connected matters.

 Sd/-				 Sd/-
 

      
     (D.A.Mehta,
J.)      (H.N.Devani, J.)
 

 


 

M.M.BHATT