Gujarat High Court High Court

Power vs Bipinchandra on 12 September, 2008

Gujarat High Court
Power vs Bipinchandra on 12 September, 2008
Author: Mr. K.S.Radhakrishnan,&Nbsp;Honourable Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/27120/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 271 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 4526 of 2008
 

With


 

CIVIL
APPLICATION No. 3468 of 2008
 

In
LETTERS PATENT APPEAL No. 271 of 2008
 

With


 

LETTERS
PATENT APPEAL No. 285 of 2008
 

In
SPECIAL CIVIL APPLICATION No. 4526 of 2008
 

With


 

CIVIL
APPLICATION No. 3649 of 2008
 

In
LETTERS PATENT APPEAL No. 285 of 2008
 

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


 

POWER
GRID CORPORATION OF INDIA LTD - Appellant(s)
 

Versus
 

BIPINCHANDRA
BAVABHAI PATEL & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MR
HARIN P RAVAL for Appellant(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 1 - 4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM:
			
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. K.S. RADHAKRISHNAN
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	

 

Date
: 12/09/2008 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. K.S. RADHAKRISHNAN)

Both
these appeals arise out of a common interim order dated 14.03.2008
passed in Special Civil Application No. 4526 of 2008 by the learned
Single Judge. Now, the Special Civil Application itself stands
disposed of by order dated 06.08.2008. Therefore, both the appeals
are disposed of as having become infructuous.

Consequently,
Civil Applications also stand disposed of.

(K.S.

RADHAKRISHNAN, C.J.)

(MOHIT
S. SHAH, J.)

[sn
devu] pps

   

Top