Gujarat High Court Case Information System
Print
SCA/13643/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13643 of 2009
===================================
KISHANBHAI
CHHAGANBHAI - Petitioner
Versus
GUJARAT
URJA VIKAS NIGAM LTD & 4 - Respondents
===================================
Appearance
:
MR
KETAN D SHAH for Petitioner.
RULE SERVED for Respondent No. 1.
MS
LILU K BHAYA for Respondent Nos.2, 4.
MR KB PUJARA for Respondent
No. 3.
GOVERNMENT PLEADER for Respondent No. 5.
===================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 26/04/2010
ORAL ORDER
Mr. Viral
Shah, learned advocate appearing for Mr. Ketan D. Shah for the
petitioner submits that the petitioner has not received the copy of
the affidavit-in-reply filed on behalf of the respondent No.2 on
19.01.2010 though there is an endorsement of the Clerk of Mr. Ketan
D. Shah. However, he says that this is not the endorsement of his
Clerk. Ms. Lilu Bhaya, learned advocate appearing for the respondent
No.2 is directed to explain as to whom the copy of the said reply is
served. In any case, Mr. Shah wants to file rejoinder. Time is
granted. S.O. To 29.04.2010. To be placed in the 1st
Board.
It
is communicated that Ms. Bhaya has filed leave note for the entire
week. Matters relating to Electricity Act are fixed and hence, she
is not in a position to appear for the entire week. The Electricity
Company should make an alternative arrangement. The matter will not
be adjourned on the ground of leave note of the counsel when the
Institution is a party.
Sd/-
[K. A. PUJ, J.]
Savariya
Top