Gujarat High Court
Paschim vs Rohit on 17 January, 2011
Gujarat High Court Case Information System
Print
SCA/103/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 103 of 2011
=====================================
PASCHIM
GUJARAT VIJ COMPANY LTD - Petitioner(s)
Versus
ROHIT
HEMCHANDRA SHAH - Respondent(s)
=====================================
Appearance
:
MR SP HASURKAR for
Petitioner(s) : 1,
None for Respondent(s) :
1,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 17/01/2011
ORAL
ORDER
1.0 Leave
to amend.
2.0 Heard
learned advocate Mr. Hasurkar for the petitioner – Company.
The learned advocate for the petitioner invited attention of the
Court to the judgment and order passed by the Consumer Dispute
Redressal Commission, Gujarat State in Appeal No. 201 of 2006 dated
15th April 2010, a copy of which is produced at Annexure
‘A’.
3.0 The
matter requires consideration. Rule.
3.1 Notice
as to interim relief returnable on 1st
February 2011.
3.2 Ad-interim
relief in terms of Para 10(AA).
[
Ravi R. Tripathi, J. ]
hiren
Top