Gujarat High Court High Court

Batliboi vs Dakshin on 27 December, 2010

Gujarat High Court
Batliboi vs Dakshin on 27 December, 2010
Author: Akil Kureshi,&Nbsp;
   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
: 
MS
SONAL D VYAS for
Petitioner(s) : 1, 
MS LILU K BHAYA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 27/12/2010 

 

 
 
ORAL
ORDER

Notice
returnable on 25th January 2011. By way of ad-interim
relief, it is provided that though the respondents may issue fresh
bills considering both the units of the petitioner as common, there
shall be no coercive recovery of the past dues pursuant to the
impugned communication dated 9.11.2010.

Direct
service.

(Akil
Kureshi, J.)

(vjn)

   

Top