Gujarat High Court High Court

Janta vs Bharat on 24 January, 2011

Gujarat High Court
Janta vs Bharat on 24 January, 2011
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/194/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 194 of 2011
 

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

JANTA
AUTOMOBILES THROUGH PARTNER ABDUL REHMAN AHMEDBHAI - Petitioner(s)
 

Versus
 

BHARAT
SANCHAR NIGAM LIMITED THROUGH GENERAL MANAGER & 2 - Respondent(s)
 

=================================================
 
Appearance
: 
Mr.AMIT
M. PANCHAL WITH Mr.DIPAK B PATEL for Petitioner(s) : 1, 
Ms.PARINDA
DAWAVALA for Respondent(s) : 1 - 2. 
None for Respondent(s) :
3, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 24/01/2011 

 

ORAL
ORDER

Learned
advocate Ms.Parinda Dawavala files affidavit affirmed by one Shri
Sunil Kumar, General Manager, Telecom District, Himmatnagar. Para 3
of the affidavit reads as under:

“I tender
unconditional apology for the delay caused in dealing with the matter
at our end and henceforth due case will be taken in the court matter.
There was no intention to flout the court’s order.”

2. Learned
advocate for respondents no.1 and 2 submitted that the document
produced at Annexure ‘F’ (Colly.) at pages 23, 24 and 25 is not a
complete document. Learned advocate for respondents no.1 and 2 made
available for perusal complete document and a copy of that document
is given to learned advocate Mr.Amit M. Panchal. Mr.Panchal to take
instructions with regard to the same. Learned advocate for
respondents no.1 and 2 may also take instructions on the question as
to whether incomplete document is with motive to obtain any
favourable order from the court or from the authority. Adjourned to
25th January 2011.

(RAVI
R. TRIPATHI, J.)

karim

   

Top