Gujarat High Court High Court

Maheshbhai vs Gujarat on 30 July, 2008

Gujarat High Court
Maheshbhai vs Gujarat on 30 July, 2008
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7691/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7691 of 2008
 

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

MAHESHBHAI
SOMABHAI MAKVANA – Petitioner(s)

Versus

GUJARAT
ENERGY TRANSMISSION CORPORATION LTD. & 1 – Respondent(s)

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

Appearance
:

MR
BIPIN I MEHTA for
Petitioner(s) : 1,MR VICKY B MEHTA for Petitioner(s) : 1,
DS
AFF.NOT FILED (N) for Respondent(s) : 1 –

2.
=========================================================

CORAM
:

HONOURABLE
MR.JUSTICE R.H.SHUKLA

Date
: 30/07/2008

ORAL
ERDER

Learned
advocate Mr. V.B.Mehta appearing for Ld. Advocate Mr. Bipin Mehta
states that direct service is not effected . He requests for some
time. Therefore the matter stands over to 13/8/2008.

Ad-interim
relief to continue till further orders.

(Rajesh
H.Shukla,J)

*Shelat

   

Top