Gujarat High Court High Court

Babubhai vs Gujarat on 12 August, 2008

Gujarat High Court
Babubhai vs Gujarat on 12 August, 2008
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/8713/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 8713 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 3615 of 2002
 

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

 

BABUBHAI
C AHIR - Petitioner(s)
 

Versus
 

GUJARAT
ELECTRICITY BOARD - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GAURANG K PATEL for
Petitioner(s) : 1,MR SANJAY D SUTHAR for Petitioner(s) : 1, 
MR MD
PANDYA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 12/08/2008  
ORAL ORDER

Rule.

Mr. MD Pandya, learned counsel waives service of Rule on behalf of
respondent Board. Mr. Sanjay Suthar on behalf of applicant requests
for permission to withdraw this application with a view to filing
fresh application for the same relief and with alternative relief for
fixing early date of final hearing. The request is accepted. The
applicant is allowed to withdraw this application. It would be open
for the applicant to file appropriate application afresh.

2. Mr.

Pandya, learned counsel for the opponent referred to the order dated
29th July 2002 whereby the Court has already expedited
final hearing and fixed the hearing of the main petition in the week
of September 2002. Considering the said order, office is directed to
list the petition for final hearing on 4th September,
2008. Rule is made absolute.

[
K.M. Thaker, J. ]

rmr.

   

Top