Gujarat High Court
Trilok vs Special on 4 August, 2008
Gujarat High Court Case Information System
Print
SCA/102220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1022 of 2008
=========================================================
TRILOK
TEXTILES MILLS LTD - Petitioner(s)
Versus
SPECIAL
APPELLATE COMMITTEE & 1 - Respondent(s)
=========================================================
Appearance :
MR
KETAN D SHAH for Petitioner(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 04/08/2008
ORAL
ORDER
Inspite
of the notice served to respondents Nos. 1 & 2, nobody has
appeared. Hence, the respondent No.2 Executive Engineer of the
Electricity Company shall deputy the officer not below the rank of
Deputy Executive Engineer on the next date or shall appear through
authorised advocate. If the advocate is already instructed to
appear, the officer need not remain present.
S.O.
to 26th August, 2008.
(JAYANT PATEL, J.)
*bjoy
Top