Gujarat High Court High Court

Gail vs Gujarat on 24 November, 2010

Gujarat High Court
Gail vs Gujarat on 24 November, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1192/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 1192 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 14570 of 2005
 

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

 

GAIL
(INDIA) LIMITED & 1 - Petitioner(s)
 

Versus
 

GUJARAT
ELECTRICITY BOARD & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
M/S
TRIVEDI & GUPTA for
Petitioner(s) : 1 - 2. 
MR MD PANDYA for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 04/02/2010 

 

 
 
ORAL
ORDER

Heard.

In view of the averments made in the application, Civil Application
is allowed in terms of para 6 (B) & (C ). Main matter to come up
on 24.02.2010.

(K.S.

JHAVERI, J.)

Divya//

   

Top