Gujarat High Court Case Information System
Print
SCA/6748/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6748 of 2010
=========================================================
EXECUTIVE
ENGINEER (O & M) - Petitioner(s)
Versus
TULSI
SYNTEX PVT LTD & 1 - Respondent(s)
=========================================================
Appearance
:
MR
SN SINHA for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1 - 2.
MS
SONAL D VYAS for Respondent(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 17/09/2010
ORAL
ORDER
Heard
learned Advocate Mr. Sinha for petitioner and Ms. Sonal D. Vyas,
learned advocate for respondent NO.1 as well as Mr. AL Sharma,
learned AGP for respondent NO.2 State Authority. In this petition,
petitioner has challenged order passed by Chief Electrical Inspector
dated 10th
November, 2009 page 18 wherein supplementary bill issued to
respondent M/s. Tulsi Syntex Private Ltd. Pandesara, Surat is set
aside and new bill is to be issued as per finding given at serial
no. 10, page 20 and accounts shall be settled accordingly.
After
considering submissions made by both learned advocates, question
involved in this petition would require detailed examination. Hence,
Rule.
No
doubt, learned advocate Ms. Sonal D. Vyas for respondent objects
grant of any interim relief in favour of present petitioner,
therefore, this matter would require some further hearing on interim
relief. Therefore, ad interim relief in terms of para 13(C) is
granted. Notice as to interim relief returnable on 12.10.2010.
(H.K.
Rathod,J.)
Vyas
Top