Gujarat High Court
Reliance vs Talod on 26 February, 2010
Gujarat High Court Case Information System
Print
SCA/2454/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2454 of 2010
=========================================
RELIANCE
COMMUNICATIONS LIMITED & 1 - Petitioner(s)
Versus
TALOD
NAGARPALIKA & 2 - Respondent(s)
=========================================
Appearance
:
MR SN SOPARKAR with MR
AMAR N BHATT for
Petitioner(s) : 1 - 2.
Ms MD MEHTA, AGP, for Respondent(s) : 1 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 26/02/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
Rule
returnable on 18.3.2010. Notice as to interim relief returnable on
the same date. Ad-interim relief in terms of para 7(B)(i) & (ii)
till then on condition that the petitioner shall deposit with the
respondent Nagarpalika 20% of the amount mentioned in the impugned
communication produced at Annexure ‘A’ & ‘B’ to the
petition. D.S. permitted.
(K.A.
Puj, J.)
(Rajesh
H. Shukla, J.)
(hn)
Top