Gujarat High Court High Court

Idea vs State on 25 January, 2011

Gujarat High Court
Idea vs State on 25 January, 2011
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/552/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 552 of 2011
 

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

 

IDEA
CELLULAR LTD THRO RAJU MUDALIAR - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHALIN N MEHTA for
Petitioner(s) : 1, 
None for Respondent(s) : 1 - 2,4 - 6. 
MR HS
MUNSHAW for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 25/01/2011 

 

 
 
ORAL
ORDER

Learned Advocate
Mr.Munshaw places on record copy of communication dated 20.01.2011
from him to Taluka Development Officer. In turn, the Taluka
Development Officer has written a communication dated 20.01.2011 to
the Deputy Engineer, Pacshim Gujarat Vij Company Ltd.

Learned Advocate
Mr.Shalin Mehta for the petitioner states that despite the aforesaid
communication, the Deputy Engineer, Pacshim Gujarat Vij Company Ltd.
has not reconnected the electricity supply.

NOTICE
returnable on 28.01.2011.

Direct service
permitted today.

(Ravi
R.Tripathi, J.)

*Shitole

   

Top