Gujarat High Court
Power vs Bipinchandra on 12 September, 2008
Gujarat High Court Case Information System
Print
LPA/27120/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 271 of 2008
In
SPECIAL CIVIL APPLICATION No. 4526 of 2008
With
CIVIL
APPLICATION No. 3468 of 2008
In
LETTERS PATENT APPEAL No. 271 of 2008
With
LETTERS
PATENT APPEAL No. 285 of 2008
In
SPECIAL CIVIL APPLICATION No. 4526 of 2008
With
CIVIL
APPLICATION No. 3649 of 2008
In
LETTERS PATENT APPEAL No. 285 of 2008
=========================================
POWER
GRID CORPORATION OF INDIA LTD - Appellant(s)
Versus
BIPINCHANDRA
BAVABHAI PATEL & 3 - Respondent(s)
=========================================
Appearance :
MR
HARIN P RAVAL for Appellant(s) : 1,
NOTICE SERVED BY DS for
Respondent(s) : 1 - 4.
=========================================
CORAM:
HONOURABLE
THE CHIEF JUSTICE MR. K.S. RADHAKRISHNAN
HONOURABLE
MR. JUSTICE MOHIT S. SHAH
Date
: 12/09/2008
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S. RADHAKRISHNAN)
Both
these appeals arise out of a common interim order dated 14.03.2008
passed in Special Civil Application No. 4526 of 2008 by the learned
Single Judge. Now, the Special Civil Application itself stands
disposed of by order dated 06.08.2008. Therefore, both the appeals
are disposed of as having become infructuous.
Consequently,
Civil Applications also stand disposed of.
(K.S.
RADHAKRISHNAN, C.J.)
(MOHIT
S. SHAH, J.)
[sn
devu] pps
Top