Gujarat High Court Case Information System
Print
LPA/367/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 367 of 2010
In
SPECIAL
CIVIL APPLICATION No. 11009 of 2009
With
CIVIL
APPLICATION No. 2172 of 2010
In
LETTERS PATENT APPEAL No. 367 of
2010
=============================================
PASCHIM
GUJARAT VIJ CO LTD - Appellant(s)
Versus
PARAS
SHIP BREAKERS LTD - Respondent(s)
=============================================
Appearance :
MS
LILU K BHAYA for Appellant(s) : 1,
MR TUSHAR MEHTA SR ADVOCATE
WITH MR VIRAL K SHAH for Respondent(s) :
1,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 04/03/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
It
appears that the matter involves dispute relating to electricity
charges for more than Rs.4 crores in four different cases. In this
background, this Letters Patent Appeal be heard along with Special
Civil Applications Nos.11009 of 2009, 16707 of 2007, 6665 of 2008 and
Special Civil Application No.120 of 2009.
In
the mean time, if the petitioner deposits 30 % of the disputed bills
within two weeks, interim order passed by the learned Single Judge
may continue, otherwise will remain stayed.
Post
all these matters on 30th March 2010 at 2.30 P.M..
(S.
J. MUKHOPADHAYA, C.J. )
(
AKIL KURESHI, J. )
kailash
Top