Gujarat High Court High Court

Jasuba vs Western on 2 December, 2010

Gujarat High Court
Jasuba vs Western on 2 December, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CAST/11711/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION (STAMP NUMBER) No. 11711 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 5387 of 2010
 

With


 

CIVIL
APPLICATION (STAMP NUMBER) No. 12311 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 5873 of 2009
 

With


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 2213 of 2010
 

In
STAMP NUMBER (SPL.C.A.) No. 6266 of 2004
 

With


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 2284 of 2010
 

With


 

MISC.CIVIL
APPLICATION (STAMP NUMBER) No. 2285 of 2010
 

With


 

STAMP
NUMBER (SPL.C.A.) No. 10692 of 2010
 

With


 

STAMP
NUMBER (SPL.C.A.) No. 10800 of 2010
 

With


 

STAMP
NUMBER (SPL.C.A.) No. 10929 of 2010
 

With


 

STAMP
NUMBER (SPL.C.A.) No. 10993 of 2010
 

With


 

STAMP
NUMBER (SPL.C.A.) No. 11185 of 2010
 

With


 

STAMP
NUMBER (SPL.C.A.) No. 12179 of 2010
 

With


 

STAMP
NUMBER (SPL.C.A.) No. 12194 of 2010
 

With


 

STAMP
NUMBER (SPL.C.A.) No. 12415 of 2010
 

With


 

STAMP
NUMBER (SPL.C.A.) No. 12494 of 2010
 

With


 

STAMP
NUMBER (SPL.C.A.) No. 12495 of 2010
 

With


 

STAMP NUMBER (SPL.C.A.)
No. 12627 of
2010 
=========================================================

 

JASUBA
WD/O MAHENDRASINH PARMAR - Petitioner(s)
 

Versus
 

WESTERN
GUJARAT ELECTRICITY CO & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
ROOPAL R PATEL for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4  
None for
Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 16/11/2010 

 

 
				COMMON
ORAL ORDER

Office
objections shall be removed, on, or,

before
30th November, 2010, failing which, the matters shall be
dismissed without reference to the Court.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top