Gujarat High Court High Court

Gujarat vs Bhimrao on 22 January, 2010

Gujarat High Court
Gujarat vs Bhimrao on 22 January, 2010
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15383/2003	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15383 of 2003
 

With


 

SPECIAL
CIVIL APPLICATION No. 2937 of 2004
 

To


 

SPECIAL
CIVIL APPLICATION No. 2950 of 2004
 
=========================================================

 

GUJARAT
ELECTRICITY BOARD & 1 - Petitioner(s)
 

Versus
 

BHIMRAO
C AAGETE & 14 - Respondent(s)
 

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

 

 
Appearance
: 
MS
LILU K BHAYA for
Petitioner(s) : 1 - 2. 
MRS SANGEETA N PAHWA for Respondent(s) :
1, 
None for Respondent(s) : 2 -
15. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

PRINCIPAL
			REGISTRAR (JUDICIAL)
		
	

 

Date
: 22/01/2010 

 

ORAL
ORDER

The Gujarat Electricity
Board is now no more in existence and it has been divided into
different Companies registered under the Companies Act, 1956.

It is expected that steps
to be taken by the parties for the interest of justice for security
of Constitutional Rights of the parties.

Various matters are lying
in the Registry of this Hon’ble court for which, Gujarat Electricity
Board is party either as Petitioner / Appellant or Respondent.

Therefore, steps are
required to be taken by the Registry and such matters may be listed
for passing necessary orders before the Principal Registrar
Judicial’s Court so that, such matters can be ready and can be placed
before the Hon’ble Court for final hearing. Many matters are unready
due to above reasons and no care is being taken in such matters.

In the circumstances, the
Registry is directed to take necessary steps in the interest of
justice of Judicial Administration for ensuring the Constitutional
Rights of the parties.

Present matter is required
to be adjourned to 27.01.2010 for passing necessary orders.

The Registry is expected
to put such matters before the Court of Principal Registrar
(Judicial) on 27/01/2010, so that efforts can be made by this court
in the interest of justice to secure rights of parties.

(G
K Upadhyay)

Principal
Registrar (Judicial)

Nabila

   

Top