Gujarat High Court High Court

Deputy vs Deev on 20 October, 2011

Gujarat High Court
Deputy vs Deev on 20 October, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11107/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11107 of 2011
 

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

 

DEPUTY
ENGINEER (O&M) DAKSHIN GUJARAT VIJ COMPANY - Petitioner(s)
 

Versus
 

DEEV
ENGINEERS, & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
LILU K BHAYA for
Petitioner(s) : 1, 
NOTICE NOT RECD BACK for Respondent(s) :
1, 
NOTICE SERVED for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 20/10/2011 

 

 
ORAL
ORDER

The
endorsement on the Board indicates that Notice issued to respondent
No.1, has not been received back, either served or unserved. Registry
to await service of Notice upon the said respondent.

List
on 28.11.2011.

The
ad-interim relief granted earlier, shall continue till then.

(Smt. Abhilasha Kumari, J.)

rakesh/

   

Top