Gujarat High Court
Batliboi vs Dakshin on 26 July, 2011
Gujarat High Court Case Information System
Print
SCA/16461/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16461 of 2010
=========================================================
BATLIBOI
LTD THROUGH DEPUTY GENERAL MANAGER - Petitioner(s)
Versus
DAKSHIN
GUJARAT VIJ CO THROUGH EXECUTIVE ENGINEER - Respondent(s)
=========================================================
Appearance
:
MR
MIHIR JOSHI, learned Senior Advocate for MS SONAL D VYAS
for
Petitioner(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1,
MS
LILU K BHAYA for Respondent(s) :
1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 26/07/2011
ORAL
ORDER
Mr.Mihir
Joshi, learned Senior Advocate for Ms.Sonal D. Vyas, learned advocate
for the petitioner and Ms.Lilu K. Bhaya, learned advocate for the
respondent – Electricity Company have addressed arguments on
maintainability of the petition, in light of the availability of the
alternative remedy.
List
on 05.08.2011, for further arguments in this regard.
[SMT.
ABHILASHA KUMARI, J.]
..mitesh..
Top