Gujarat High Court High Court

Batliboi vs Dakshin on 26 July, 2011

Gujarat High Court
Batliboi vs Dakshin on 26 July, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16461/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16461 of 2010
 

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

 

BATLIBOI
LTD THROUGH DEPUTY GENERAL MANAGER - Petitioner(s)
 

Versus
 

DAKSHIN
GUJARAT VIJ CO THROUGH EXECUTIVE ENGINEER - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MIHIR JOSHI, learned Senior Advocate for MS SONAL D VYAS
for
Petitioner(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1, 
MS
LILU K BHAYA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 26/07/2011 

 

 
 
ORAL
ORDER

Mr.Mihir
Joshi, learned Senior Advocate for Ms.Sonal D. Vyas, learned advocate
for the petitioner and Ms.Lilu K. Bhaya, learned advocate for the
respondent – Electricity Company have addressed arguments on
maintainability of the petition, in light of the availability of the
alternative remedy.

List
on 05.08.2011, for further arguments in this regard.

[SMT.

ABHILASHA KUMARI, J.]

..mitesh..

   

Top