Gujarat High Court High Court

Shree vs Gujarat on 3 June, 2008

Gujarat High Court
Shree vs Gujarat on 3 June, 2008
Bench: K.M.Thaker
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8024/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8024 of 2008
 

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

 

SHREE
VIDHYUT KAMDAR SANGH EST. OF GUJARAT STATE - Petitioner(s)
 

Versus
 

GUJARAT
STATE ELECTRICITY CORPN. LTD. THRO. MAN.DIRECTOR & 2 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TR MISHRA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 - 2. 
GOVERNMENT
PLEADER for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 03/06/2008 

 

ORAL
ORDER

Notice
returnable on 17.6.2008. To be heard with Special Civil
Application No. 7268 of 2008. In the meanwhile if the respondents
proceed to make appointment orders, the appointment orders must
specifically mention about pending two petitions and also should
state that the appointment shall not create any right or equity and
it will be subject to result of the petitions and further orders
which may be passed in the two petitions. Direct service is
permitted.

(K.M.THAKER,J)

Suresh*