LPA/1974/2004 3/ 3 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD LETTERS PATENT APPEAL No. 1974 of 2004 In SPECIAL CIVIL APPLICATION No. 9492 of 1996 WITH LETTERS PATENT APPEAL No. 2000 of 2004 In SPECIAL CIVIL APPLICATION No. 3326 of 1998 WITH CIVIL APPLICATION No. 8966 of 2004 In LETTERS PATENT APPEAL No. 2001 of 2004 WITH LETTERS PATENT APPEAL No. 2001 of 2004 In SPECIAL CIVIL APPLICATION No. 1548 of 1998 WITH LETTERS PATENT APPEAL No. 1973 of 2004 In SPECIAL CIVIL APPLICATION No. 9461 of 1996 WITH LETTERS PATENT APPEAL No. 1975 of 2004 In SPECIAL CIVIL APPLICATION No. 8587 of 1998 WITH CIVIL APPLICATION No. 8963 of 2004 In LETTERS PATENT APPEAL No. 2000 of 2004 WITH SPECIAL CIVIL APPLICATION No. 8093 of 2005 WITH CIVIL APPLICATION No. 8735 of 2004 In LETTERS PATENT APPEAL No. 1974 of 2004 WITH CIVIL APPLICATION No. 8733 of 2004 In LETTERS PATENT APPEAL No. 1973 of 2004 WITH CIVIL APPLICATION No. 8737 of 2004 In LETTERS PATENT APPEAL No. 1975 of 2004 ====================================== GUJARAT ELECTRICITY TRANSMISSION CO.LTD. & 1 - Appellants Versus KANAIYALAL SHAMJIBHAI MOHANI - Respondent ====================================== Appearance : MR SB VAKIL, SENIOR ADVOCATE WITH MS LILU K BHAYA for Appellants. MR B P TANNA, SENIOR ADVOCATE WITH MR AJ SHASTRI for Respondents. ====================================== CORAM : HONOURABLE MR.JUSTICE D.H.WAGHELA and HONOURABLE MR.JUSTICE K.A.PUJ Date : 12/01/2011 COMMON ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
Learned
Senior Counsel Mr. B. P. Tanna and learned Counsel Mr. A. J. Shastri
submitted that, without prejudice to their rights and contentions,
respondents concerned shall hand over an offer of compromise in
writing to learned advocate for the appellants for consideration
thereof. Learned Senior Counsel Mr. S. B. Vakil appearing with
learned Counsel Ms. Bhaya stated, on instruction, that the appellants
shall consider the proposal for compromise proposed to be made by the
respondents and a responsible Officer from the office of the
appellants, not below the rank of Additional General Manager, shall
remain personally present on the next date of hearing for instructing
learned Counsel and communicating the partial, full or conditional
acceptance of the proposal of the respondents.
It
is noted that inspite of repeated opportunities, learned
Counsel Ms. Bhaya has not been able to attend the hearing on the
ground that she is busy in another Court. Therefore, it is expected
and hoped that she would be available on the next date of hearing
either for completing the process of negotiations before the Court or
arguing the appeals for final disposal without seeking any further
adjournment.
S.O.
to 20.01.2011.
Sd/-
[D. H. WAGHELA, J.]
Sd/-
[K. A. PUJ, J.]
Savariya