Gujarat High Court
Bharat vs State on 5 October, 2010
Gujarat High Court Case Information System
Print
LPA/1441/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 1441 of 2010
In
SPECIAL
CIVIL APPLICATION No. 9545 of 2009
=================================================
BHARAT
SANCHAR NIGAM LIMITED THROUGH ASST.GENERAK MANAGER - Appellant(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=================================================
Appearance :
MR
GAURANG H BHATT for Appellant
Mr.
Pranav Trivedi, AGP for Respondent(s) : 1 -
2.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 05/10/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
District Collector, Junagadh, is directed to appear in person and
assist the Court and state as to why in public interest the court
will not direct the respondents to settle the dispute taking into
consideration the amount of Rs.12,500/- already paid by the
appellant.
Learned
AGP will inform the Officer of his appearance.
Post
the matter on 20th
October 2010 as first case in the first board.
[S.J.
MUKHOPADHAYA, C.J.]
[ANANT
S. DAVE, J.]
(swamy)
Top