Gujarat High Court
Tata vs State on 20 May, 2010
Gujarat High Court Case Information System
Print
SCA/6416/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6416 of 2010
=========================================================
TATA
TELESERVICES LTD - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
DC DAVE for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 20/05/2010
ORAL
ORDER
Notice
returnable on 25th June, 2010.
Ad-interim
relief in terms of Para 29(C), on condition that the petitioner
shall pay 25% of the rental charges required to be paid under the
Government Resolutions dated 4.5.2007 and 25.4.2008.
Mr.
D.C. Dave, learned counsel appearing for the petitioner submitted
that the only dispute in this petition is with regard to rental
charges and other charges, which are demanded have already been paid
and if not paid the petitioner shall pay the same to the
respondents.
Direct
service permitted.
(K.A.
PUJ, J.)
Pankaj
Top