Gujarat High Court High Court

Gujarat vs Gujarat on 25 January, 2010

Gujarat High Court
Gujarat vs Gujarat on 25 January, 2010
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/549/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 549 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 5171 of 2008
 

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

 

GUJARAT
VIDHYUT KARMACHARI UTKARSH MANDAL & 2 - Petitioner(s)
 

Versus
 

GUJARAT
URJA VIKAS NIGAM LTD. & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TR MISHRA for
Petitioner(s) : 1 - 3. 
MS LILU K BHAYA for Respondent(s) : 1 -
6. 
- for Respondent(s) :
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 25/01/2010 

 

 
 


 

ORAL
ORDER

The
matter was called out twice. On both the occasions, none has
remained present for the respondents.

Shri Mishra, learned advocate for the applicants submits that the
alternative prayer is made only in case there is justifiable
reasoning for not accepting prayer 3(A) of the application.
Therefore, let the matter be posted on 28th
January, 2010 with a specific observation that no further time should
be granted and court may consider granting of prayer in absence of
proper representation on behalf of the opponent.

(S.R.BRAHMBHATT,J.)

Vahid

   

Top