Gujarat High Court
Gujarat vs Dakshin on 13 October, 2010
Gujarat High Court Case Information System
Print
SCA/17407/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 17407 of 2007
=========================================================
GUJARAT
VIDYUT KARMACHARI UTKARSH MANDAL - Petitioner(s)
Versus
DAKSHIN
GUJARAT VIJ COMPANY LIMITED & 2 - Respondent(s)
=========================================================
Appearance
:
MR
SACHIN D VASAVADA for
Petitioner(s) : 1,
None
for Respondent(s) : 1 - 2.
MR VINAY PANDYA,
AGP for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 13/07/2007
ORAL
ORDER
Heard
learned advocate Mr. Vasavada appearing on behalf of petitioner and
learned AGP Mr. Pandya appearing on behalf of respondent No.3.
Learned
advocate Mr. Vasavada submitted that they will approach the
respondent authority by way of detailed representation about the
grievance raised in the present petition.
As
and when, respondent authority receives such representation from the
petitioner, it is directed to them to consider it in accordance with
law.
Accordingly,
present petition is disposed of without expressing any opinion on
merits.
[H.K.
RATHOD, J.]
#Dave
Top