Gujarat High Court Case Information System
Print
LPA/194/2005
1/ 1
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 194 of 2005
In
SPECIAL
CIVIL APPLICATION No. 5185 of 1992
=================================================
GUJARAT
ELECTRICITY BOARD AND OTHERS
Versus
BHARAT
S DAFTARY
=================================================
PRESENT:
Shri S.B.Vakil,
Senior Advocate assisted by Shri NK Majmudar
for the appellants
Shri
Raval for the Respondent
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE G.S.SINGHVI
and
HONOURABLE
MR.JUSTICE A.S.DAVE
Date
: 23/08/2005
(Per
: HONOURABLE MR.JUSTICE G.S.SINGHVI)
In
compliance of the direction given by the Court, Registrar (Judicial)
has submitted a note pointing out the difficulties faced by the
Registry in keeping the records and maintaining the files. A
photostat copy of this note be forwarded to the Registrar General of
the High Court who should file a detailed affidavit within 7 days
about the remedial measures proposed to be taken by the High Court on
administrative side.
Notice
is also issued to the Government Pleader, Gujarat and Secretary, Law
Department to appear on the next date of hearing and assist the Court
in resolving the long-standing problem faced by the High Court on
account of acute shortage of staff in various departments.
On
the merits of the issue framed in our order dated 11.8.2005 Shri
Raval made some arguments and then came out with the request for
adjournment by saying that he would like to file some documents.
Although
Shri S.B.Vakil opposes the request of Shri Raval, we deem it proper
to accept the same.
Put
up on September 6, 2005.
The
Bench Secretary is directed to give an attested copy of this order to
the learned Assistant Government Pleader along with xerox copy of the
note of the Registrar (Judicial).
(G.S.Singhvi)
Judge
(A.S.Dave)
Judge
*mohd
Top