Gujarat High Court
Special Civil Application No. … vs Mr Md Pandya For on 30 August, 2010
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL CIVIL APPLICATION No.5218 of 2002
and
SPECIAL CIVIL APPLICATION No.5242 of 2002
--------------------------------------------------------------
ARAFT YARN CORPORATION, THROUGH PARTNER
Versus
GUJARAT ELECTRICITY BOARD
--------------------------------------------------------------
Appearance:
1. Special Civil Application No. 5218 of 2002
MR ZUBIN F BHARDA for Petitioner No. 1
MR MD PANDYA for Respondent No. 1
.......... for Respondent No. 2-3
--------------------------------------------------------------
CORAM : MR.JUSTICE D.A.MEHTA
Date of Order: 29/06/2002
COMMON ORAL ORDER
Mr.Bharda, learned advocate for the petitioners
submits that a proposal seeking installments of the
outstanding amount has been moved before the respondent
Board. In these circumstances, it is requested that the
matters may be adjourned. S.O. to 18-07-2002.
Sd/-
(D.A.Mehta, J)
‘Bhavesh’