Gujarat High Court High Court

Samsadbegam vs Dakshin on 27 December, 2010

Gujarat High Court
Samsadbegam vs Dakshin on 27 December, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6760/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6760 of 2004
 

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

 

SAMSADBEGAM
MOHMADIQUBAL BELIM - Petitioner(s)
 

Versus
 

DAKSHIN
GUJARAT VIJ CO. LTD. & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UI VYAS for
Petitioner(s) : 1, 
RULE NOT RECD BACK for Respondent(s) : 1, 
MS
LILU K BHAYA for Respondent(s) : 1, 
RULE SERVED for Respondent(s)
: 2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 27/12/2010 

 

ORAL
ORDER

Counsel
for the petitioner stated that the petitioner has already paid over
the entire dues of the electricity. The petition has, therefore,
become infructuous. The same is disposed of accordingly. Rule is
discharged.

(Akil
Kureshi, J.)

(vjn)

   

Top