Gujarat High Court Case Information System
Print
SCA/8572/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8572 of 2010
=========================================================
DEPUTY
ENGINEER (O & M) - Petitioner(s)
Versus
SWAMI
SYNTHETICS C/O GIRDHARBHAI G KHUHA & 1 - Respondent(s)
=========================================================
Appearance
:
MS
LILU K BHAYA for
Petitioner(s) : 1,
NOTICE SERVED for Respondent(s) : 1 -
2.
MRTULSHIRSAVANI for Respondent(s) : 1,
Mr. Amit Patel AGP
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 21/09/2010
ORAL
ORDER
Heard
learned Advocate Ms. Lilu K. Bhaya for petitioner, learned Advocate
Mr. Tulshi R. Savani for respondent No.1 and learned AGP Mr. Amit
Patel for respondent State Authority. Considering submissions made
by learned advocates for both parties and also considering recent
decision of Hon’ble apex court reported in 2010(7) SCC 569 = 2010 AIR
SCW page 4825 in case of Punjab State Electricity Board, this
question would require detailed examination by this Court. Hence,
Rule.
Ad interim relief in terms of para 9(C). Notice as to interim relief
returnable on 18th
October, 2010.
(H.K.Rathod,J.)
Vyas
Top