Gujarat High Court
Gujarat vs Akhil on 5 May, 2010
Gujarat High Court Case Information System
Print
CA/2779/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 2779 of 2010
In
CIVIL
APPLICATION No. 1282 of 2009
In
LETTERS PATENT APPEAL No. 129 of 2009
=========================================================
GUJARAT
STATE ELECTRICITY CORPORATION LTD, FORMERLY GUJARAT - Petitioner(s)
Versus
AKHIL
GUJARAT VIDYUT KAMDAR SANGH & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MJ THAKORE SR ADVOCATE with MS LILU K BHAYA
for
Petitioner(s) : 1,
MR TR MISHRA for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 05/05/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Learned
senior advocate Mr.Thakore, appearing for the applicant, submitted
that the present application may not have to be pressed, if the main
LPAs are heard for final disposal. It was stated at the bar that the
parties were agreeable to hearing of the main LPAs, as far as
practicable in June, 2010. Therefore, S.O. to 28.06.2010
with the direction that all the main LPAs may also be listed for
hearing on that day.
Sd/-
(
D.H.Waghela, J.)
Sd/-
(
M.D.Shah, J.)
(KMG
Thilake)
Top