Gujarat High Court
Bharat vs Gujarat on 3 February, 2010
Gujarat High Court Case Information System
Print
CA/1032/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 1032 of 2010
In
SPECIAL
CIVIL APPLICATION No. 2483 of 2005
=========================================================
BHARAT
PETROLEUM CORPORATION LIMITED - Petitioner(s)
Versus
GUJARAT
ELECRICITY BOARD & 1 - Respondent(s)
=========================================================
Appearance :
MRS
MAUNA M BHATT for
Petitioner(s) : 1,
None for Respondent(s) : 1,
MS LILU K BHAYA
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 03/02/2010
ORAL
ORDER
Heard.
In view of the averments made in the application, the same is allowed
in terms of Para 5(A). The application stands disposed of
accordingly.
The
main matter to be listed for hearing on 24.02.2010.
[K.S.JHAVERI,
J.]
Pravin/*
Top