Gujarat High Court
Elecon vs State on 4 August, 2008
Bench: D.A.Mehta And Devani, Harsha Devani
SCA/2067/2004 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 2067 of 2004 With SPECIAL CIVIL APPLICATION No. 2068 of 2004 To SPECIAL CIVIL APPLICATION No. 2070 of 2004 With SPECIAL CIVIL APPLICATION No. 16466 of 2003 With SPECIAL CIVIL APPLICATION No. 10517 of 2002 ========================================================= ELECON ENGINEERING COMPANY LTD. & 1 - Petitioner(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : M/S WADIA GHANDY & CO for Petitioner(s) : 1,UNSERVED-EXPIRED (N) for Petitioner(s) : 2,PARTY-IN-PERSON for Petitioner(s) : 2, GOVERNMENT PLEADER for Respondent(s) : 1 - 3. ========================================================= CORAM : HONOURABLE MR.JUSTICE D.A.MEHTA and HONOURABLE MS.JUSTICE H.N.DEVANI Date : 04/08/2008 COMMON ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
These
petitions have already been admitted despite which they are listed
on admission board. Registry is directed to be careful and list the
matters for final hearing on 07.08.2008.
Registry to place copy of this order in all connected matters.
Sd/- Sd/-
(D.A.Mehta,
J.) (H.N.Devani, J.)
M.M.BHATT