Gujarat High Court High Court

Sharma vs Gujarat on 20 January, 2010

Gujarat High Court
Sharma vs Gujarat on 20 January, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16112/2003	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16112 of 2003
 

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


 

SHARMA
PLASTIC INDUSTRIES - Petitioner(s)
 

Versus
 

GUJARAT
ELECTRICITY BOARD & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
HL
PATEL ADVOCATES for
Petitioner(s) : 1, 
RULE SERVED for Respondent(s) : 1 - 2. 
MR MD
PANDYA for Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 20/01/2010 

 

ORAL
ORDER

In
spite of the earlier orders dated 15.12.2009 and 30.12.2009 passed by
this Court directing the petitioner to file appropriate application
for substitution of the respondent-Board, no such application has
been filed. No writ can be issued against a body, which is not in
existence.

Hence,
this petition is not entertained and is, accordingly, dismissed. Rule
is discharged. Interim relief, if any, stands vacated.

[K.S.JHAVERI,
J.]

Pravin/*

   

Top