Gujarat High Court High Court

D.B vs Gujarat on 22 July, 2011

Gujarat High Court
D.B vs Gujarat on 22 July, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3759/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 3759 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 10178 of 2007
 

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

D.B.
TRIVEDI - Petitioner(s)
 

Versus
 

GUJARAT
ELECTRICITY BOARD - Respondent(s)
 

===================================== 
Appearance
: 
MR MB PARIKH for Petitioner(s)
: 1, 
MS LILU K BHAYA for Respondent(s) :
1, 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 22/07/2011 

 

 
ORAL
ORDER

1.0 Present
application is filed praying for fixing an early date of Final
Hearing of the main matter.

2.0 Rule.

Learned Advocate Ms. Lilu K. Bhaya for the respondent waives service
of process of Rule.

3.0 For
the contents of the application and the submissions made by learned
advocate Mr. MB Parikh for the applicant, the application is allowed.
The main matter, being Special Civil Application No. 10178 of 2007
is ordered to be listed for Final Hearing in the week commencing from
3rd October 2011. Rule is made absolute. No order as to
costs.

[
Ravi R. Tripathi, J. ]

hiren

   

Top