Gujarat High Court High Court

National vs Union on 3 October, 2011

Gujarat High Court
National vs Union on 3 October, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14671/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14671 of 2011
 

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

 

NATIONAL
ELECTRICITY INDUSTRY & 1 - Petitioner(s)
 

Versus
 

UNION
OF INDIA THRO GOVT OF INDIA & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
P A MEHD for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 03/10/2011 

 

 
 
ORAL
ORDER

Mr.

P.A. Mehd, learned advocate for the petitioners, submits that he may
be permitted to replace Annexure-F, at running Page-57, with the
correct document. Permission to do is granted.

Heard
Mr. P.A. Mehd, learned advocate for the petitioners.

Notice,
returnable on 10.11.2011.

(Smt.

Abhilasha Kumari, J.)

rakesh/

   

Top