SCA/14196/2011 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 14196 of 2011 ========================================================= BHARAT SANCHAR NIGAM LIMITED - Petitioner(s) Versus STATE OF GUJARAT THRO.THE SECRETARY & 2 - Respondent(s) ========================================================= Appearance : MR GAURANG H BHATT for Petitioner(s) : 1, MS ASMITA PATEL LEARNED ASSISTANT GOVERNMENT PLEADER for Respondent(s) : 1, None for Respondent(s) : 2 - 3. ========================================================= CORAM : HON'BLE SMT. JUSTICE ABHILASHA KUMARI Date : 10/11/2011 ORAL ORDER
Heard
Mr.Gaurang H. Bhatt, learned advocate for the petitioner.
It
is submitted by him that the impugned notice, which is more or less
an order, has resulted in stopping the work of installation of the
mobile tower of the petitioner, after an expense of an amount of
Rs.3,63,000/- has already been incurred and the tower is almost
complete. It is further submitted that the nature of the objections
purported to have been filed by some local residents, has not been
communicated to the petitioner.
Notice,
returnable on 01.12.2011.
By
way of ad-interim relief, it is directed that the operation,
implementation and execution of the notice-cum-order dated
03.08.2011, issued by respondent no.3-Municipality shall remain
stayed, till the next date of hearing.
(Smt.
Abhilasha Kumari, J.)
rakesh/