Gujarat High Court
Shree vs Gujarat on 3 June, 2008
Bench: K.M.Thaker
SCA/8024/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8024 of 2008 ========================================================= SHREE VIDHYUT KAMDAR SANGH EST. OF GUJARAT STATE - Petitioner(s) Versus GUJARAT STATE ELECTRICITY CORPN. LTD. THRO. MAN.DIRECTOR & 2 - Respondent(s) ========================================================= Appearance : MR TR MISHRA for Petitioner(s) : 1, None for Respondent(s) : 1 - 2. GOVERNMENT PLEADER for Respondent(s) : 3, ========================================================= CORAM : HONOURABLE MR.JUSTICE K.M.THAKER Date : 03/06/2008 ORAL ORDER
Notice
returnable on 17.6.2008. To be heard with Special Civil
Application No. 7268 of 2008. In the meanwhile if the respondents
proceed to make appointment orders, the appointment orders must
specifically mention about pending two petitions and also should
state that the appointment shall not create any right or equity and
it will be subject to result of the petitions and further orders
which may be passed in the two petitions. Direct service is
permitted.
(K.M.THAKER,J)
Suresh*