Gujarat High Court
D.B vs Gujarat on 22 July, 2011
Gujarat High Court Case Information System
Print
CA/3759/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR FIXING DATE OF HEARING No. 3759 of 2011
In
SPECIAL
CIVIL APPLICATION No. 10178 of 2007
=====================================
D.B.
TRIVEDI - Petitioner(s)
Versus
GUJARAT
ELECTRICITY BOARD - Respondent(s)
=====================================
Appearance
:
MR MB PARIKH for Petitioner(s)
: 1,
MS LILU K BHAYA for Respondent(s) :
1,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 22/07/2011
ORAL
ORDER
1.0 Present
application is filed praying for fixing an early date of Final
Hearing of the main matter.
2.0 Rule.
Learned Advocate Ms. Lilu K. Bhaya for the respondent waives service
of process of Rule.
3.0 For
the contents of the application and the submissions made by learned
advocate Mr. MB Parikh for the applicant, the application is allowed.
The main matter, being Special Civil Application No. 10178 of 2007
is ordered to be listed for Final Hearing in the week commencing from
3rd October 2011. Rule is made absolute. No order as to
costs.
[
Ravi R. Tripathi, J. ]
hiren
Top