Gujarat High Court High Court

Gujarat vs Akhil on 5 May, 2010

Gujarat High Court
Gujarat vs Akhil on 5 May, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2779/2010	 1/ 1	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 2779 of 2010
 

In


 

CIVIL
APPLICATION No. 1282 of 2009
 

In
LETTERS PATENT APPEAL No. 129 of 2009
 

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

 

GUJARAT
STATE ELECTRICITY CORPORATION LTD, FORMERLY GUJARAT - Petitioner(s)
 

Versus
 

AKHIL
GUJARAT VIDYUT KAMDAR SANGH & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MJ THAKORE SR ADVOCATE with MS LILU K BHAYA
for
Petitioner(s) : 1, 
MR TR MISHRA for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

Date
: 05/05/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Learned
senior advocate Mr.Thakore, appearing for the applicant, submitted
that the present application may not have to be pressed, if the main
LPAs are heard for final disposal. It was stated at the bar that the
parties were agreeable to hearing of the main LPAs, as far as
practicable in June, 2010. Therefore, S.O. to 28.06.2010
with the direction that all the main LPAs may also be listed for
hearing on that day.

Sd/-

(
D.H.Waghela, J.)

Sd/-

(
M.D.Shah, J.)

(KMG
Thilake)

   

Top