Gujarat High Court
Gujarat vs Gujarat on 21 February, 2011
Gujarat High Court Case Information System
Print
SCA/10772/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10772 of 2002
=========================================================
GUJARAT
ELECTRICITY BOARD - Petitioner(s)
Versus
GUJARAT
STATE ELECTRICITY COPRN LTD - Respondent(s)
=========================================================
Appearance
:
MR
MD PANDYA for
Petitioner(s) : 1,
MRS SANGEETA N PAHWA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 21/02/2011
ORAL
ORDER
Today,
learned Advocate Ms. Mayaben Desai appearing for learned Advocate Mr.
MD Pandya for petitioner has made request to adjourn this matter
because of personal difficulty of learned advocate Mr. MD Pandya for
petitioner. Learned Advocate Mrs. Pahwa appearing for respondent has
vehemently opposed such request. However, considering request made by
learned Advocate Ms. Desai, matter is adjourned to 3rd
March, 2011. Registry is directed to notify this matter for final
hearing on that date without fail.
(H.K.
Rathod,J.)
Vyas
Top