Gujarat High Court Case Information System
Print
SA/263/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SECOND
APPEAL No. 263 of 2008
With
SECOND APPEAL No. 259 of
2008
=========================================================
SHAKTI
OIL MILL - Appellant(s)
Versus
GUJARAT
ELECTRICITY BOARD. & 4 - Defendant(s)
=========================================================
Appearance
:
MR
PJ KANABAR for
Appellant(s) : 1,
MS RV ACHARYA for Defendant(s) : 1 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 09/02/2011
ORAL ORDER
Heard
learned advocate Mr.P.J.Kanabar appearing on behalf of appellant and
learned advocate Ms.R.V.Acharya appearing on behalf of respondents
in both Second Appeals.
Considering
request made by learned advocate Ms.R.V.Acharya that it is to verify
whether meters in respect to subject of both appeals are available
with respondents or not and to verify whether it can be scrutinize
by inspection or not. Accordingly, matter is adjourned to
21.02.2011.
Ad-interim
relief granted in both Civil Applications in respective Second
Appeals, will remain continue till 21.02.2011.
[H.K.RATHOD,
J.]
..mitesh..
Top