Gujarat High Court Case Information System
Print
SCA/5631/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5631 of 2011
=========================================================
DINESHBHAI
PREMJIBHAI DALSANIYA - Petitioner(s)
Versus
PASCHIM
GUJARAT VIJ CO LTD THROUGH CHAIRMAN & 2 - Respondent(s)
=========================================================
Appearance
:
MR
TR MISHRA with MR RUSHABH R SHAH
for
Petitioner(s) : 1,
MR MANISH K KAJI for Respondent(s) : 1,
NOTICE
SERVED for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 09/09/2011
ORAL
ORDER
Learned Advocate
Mr.Manish K.Kaji for respondent No.1 makes available for perusal a
file containing xerox copies of certain documents pertaining to the
present petitioner – Dineshbhai Premjibhai Dalsaniya.
Learned Advocate
Mr.Kaji, on instructions from Mr.Devang Desai, Assistant Secretary of
PGVCL, states that PGVCL is not in possession of any of the original
papers and no other papers except these xerox copies are available
with PGVCL.
Learned Advocate
Mr.T.R.Mishra with learned Advocate Mr.Rushabh R.Shah for the
petitioner is supplied certain documents by the petitioner on making
search for the same.
Learned Advocate for
the petitioner to place the same on record.
S.O. to 14.09.2011.
(Ravi
R.Tripathi, J.)
*Shitole
Top