Gujarat High Court High Court

Tata vs State on 20 May, 2010

Gujarat High Court
Tata vs State on 20 May, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6416/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6416 of 2010
 

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


 

TATA
TELESERVICES LTD - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
DC DAVE for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 20/05/2010 

 

 
 
ORAL
ORDER

Notice
returnable on 25th June, 2010.

Ad-interim
relief in terms of Para 29(C), on condition that the petitioner
shall pay 25% of the rental charges required to be paid under the
Government Resolutions dated 4.5.2007 and 25.4.2008.

Mr.

D.C. Dave, learned counsel appearing for the petitioner submitted
that the only dispute in this petition is with regard to rental
charges and other charges, which are demanded have already been paid
and if not paid the petitioner shall pay the same to the
respondents.

Direct
service permitted.

(K.A.

PUJ, J.)

Pankaj

   

Top