Gujarat High Court High Court

Bharat vs State on 27 December, 2010

Gujarat High Court
Bharat vs State on 27 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/14468/2010	 2/ 2	ORDER 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14468 of 2010
 

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

 

BHARAT
SANCHAR NIGAM LIMITED - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GAURANG H BHATT for
Petitioner(s) : 1, 
MS MANISHA NARSINGHA, ASSTT GOVERNMENT PLEADER
for Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
3. 
MR BUCH for NANAVATY ADVOCATES for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 27/12/2010 

 

ORAL
ORDER

1. Heard
learned AGP Ms. Manisha Narsinghani, who made an explanation for ‘no
instructions’ from the office of the Collector. Heard learned
advocate Mr. Buch for Chhaya Nagar Palika, who too rendered an
explanation for ‘no instructions’ from the Chief Officer, Chhaya
Nagar Palika.

2. With
reluctance, the Court has accepted those explanations but made it
clear that in future, both, i.e. office of the Collector and office
of the Chief Officer, Chhaya Nagar Palika, to be more vigilant in the
matters pertaining to the High Court.

3. The
matter requires consideration. RULE.
Learned Assistant Government Pleader Ms. Manisha Narsingha for
respondent-State and learned advocate Mr. Buch for respondent No.3
waive service of Rule.

3.1. Interim
relief in terms of para 25(B).

3.2. At
the request of the learned Assistant Government Pleader and learned
advocate Mr. Buch for Chief Officer, Chhaya Nagar Palika, it is made
clear that it will be open for them to request for early hearing of
the matter after reopening.

Direct
service is permitted.

4. A
copy of this order be made available to the learned Assistant
Government Pleader Ms. Manisha Narsinghani and learned advocate Mr.
Buch for its onward communication.

(RAVI
R.TRIPATHI, J.)

omkar

   

Top