Gujarat High Court
I vs Bharat on 20 June, 2011
Gujarat High Court Case Information System
Print
SCA/5820/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5820 of 2011
=======================================================
I
G ELECTRICALS THRO' PROPRIETOR - Petitioner(s)
Versus
BHARAT
SANCHAR NIGAM LIMITED THRO'CHAIRMAN & MANAGING & 6 -
Respondent(s)
=======================================================
Appearance
:
MR MAHESH BHAVSAR for
Petitioner(s) : 1,
SERVED BY RPAD - (N) for Respondent(s) : 1 -
2.
NOTICE SERVED BY DS for Respondent(s) : 3 - 7.
MS PJ
DAVAWALA for Respondent(s) :
6,
=======================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 20/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Ms.
P J Davawala, learned counsel appearing for respondent No.6 states
that she has filed affidavit-in-reply in the office today. Learned
counsel for the petitioner seeks two weeks’ time to file rejoinder.
Place
this matter on 06.07.2011.
[V
M SAHAI, J.]
[G
B SHAH, J.]
msp
Top