Gujarat High Court
Guj.Electricity vs Meghji on 30 July, 2008
Gujarat High Court Case Information System
Print
SCA/3027/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3027 of 2007
=========================================
GUJ.ELECTRICITY
BOARD - Petitioner(s)
Versus
MEGHJI
NARAN BUJAL - Respondent(s)
=========================================
Appearance :
MS
MANISHA LAVKUMAR for Petitioner(s) : 1,
RULE UNSERVED for
Respondent(s) : 1,
MR KISHOR M PAUL for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 30/07/2008
ORAL
ORDER
The
advocate for the petitioner has not remained present either today or
earlier on 14th July, 2008 also. It is informed that
learned advocate Mr. Kishor M. Paul for the respondent has, today,
filed sick note. As per the order dated 2nd February,
2007, the petition has been admitted and ad interim relief in terms
of para 10(B) is granted. Since then, i.e. during last one year, the
hearing of present petition is consistently adjourned. Therefore,
the office is directed to place this matter for final hearing in due
course.
[K.
M. Thaker, J.]
sudhir
Top