Gujarat vs D on 23 June, 2008

0
50
Gujarat High Court
Gujarat vs D on 23 June, 2008
Bench: H.K.Rathod
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/3689/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3689 of 2008
 

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

 

GUJARAT
INDUSTRIES POWER COMPANY LTD. & 1 - Petitioner(s)
 

Versus
 

D
D THAKKER (OR HIS SUCCESSOR IN OFFICE), THE PRESIDING OFFI & 39 -
Respondent(s)
 

=========================================================
 
Appearance
: 
M/S
TRIVEDI & GUPTA for
Petitioner(s) : 1 - 2. 
RULE SERVED for Respondent(s) : 1 - 2. 
MR
KM PATEL for Respondent(s) : 2, 
MR.VARUN K.PATEL for Respondent(s)
: 2, 
MR NILESH M SHAH for Respondent(s) : 3 - 5,7 - 20,23 - 24,26
- 34, 36, 38, 40, 
None for Respondent(s) : 6,21 - 22, 25, 35, 37,
39, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 23/06/2008 

 

 
 
ORAL
ORDER

Learned
advocate Mr. Mehta for M/s Trivedi & Gupta request for some time
as he was not able to contact to learned advocate Mr. NM Shah at the
relevant time.

Therefore,
considering his request matter is adjourned on 25/7/2008.

(H.K.RATHOD,
J)

asma

LEAVE A REPLY

Please enter your comment!
Please enter your name here