Gujarat High Court High Court

Shree vs Gujarat on 28 March, 2011

Gujarat High Court
Shree vs Gujarat on 28 March, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3182/2011	 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 3182 of 2011
 

In
 

SPECIAL
CIVIL APPLICATION No.9700 of
2005 
 
=================================================
 

SHREE
BHADRA ENTERPRISES, THROUGH ITS PROPRIETOR - Petitioner(s)
 

Versus
 

GUJARAT
ELECTRICITY BOARD THROUGH ITS CHAIRMAN & 3 - Respondent(s)
 

=================================================
 
Appearance : 
MR
RS SANJANWALA for Petitioner(s) : 1, 
None for Respondent(s) : 1,3
- 4. 
MS LILU K BHAYA for Respondent(s) :
2, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 14/03/2011  
ORAL
ORDER

The
applicant has sought permission to reconstruct the Special Civil
Application No.9700 of 2005 for the reasons mentioned in the memo of
the application.

The
Registrar (Judicial) is directed to examine the averments made in the
application, the record of the petition annexed with the application
and compare it with the Institution Register (Stamp Register) in
which, the record of presentation of petition and subsequent details
about the progress of the petition are maintained. After such
verification, the report with regard to the request made in the
application shall be placed on record on or before 21.3.2011.

The
concerned department will also certify the details about the
institution of the proceedings and as to whether the record is
misplaced, and if yes, how, why and when was it misplaced.

S.O.

to 22.3.2011.

[K.M.Thaker,
J.]

kdc

   

Top