Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 24]

Bombay High Court

Vodafone South Limited vs State Of Maharashtra And Ors on 2 April, 2019

Bench: S.C. Dharmadhikari, B.P. Colabawalla

 IN THE HIGH COURT OF JUDICATURE AT BOMBAY
      APPELLATE SIDE CIVIL JURISDICTION

                 WRIT PETITION NO. 919 OF 2014

 Dinesh Engineers Pvt. Limited                       ....Petitioner
            V/S
 Pune Municipal Corporation And Anr               ....Respondent

WITH WRIT PETITION NO. 10238 OF 2009 Tata Teleservices Maharashtra Limtied ....Petitioner V/S Pune Municipal Corporation And Anr. ....Respondent WITH WRIT PETITION NO. 10239 OF 2009 Bharti Airtel Limited ....Petitioner V/S Pune Municipal Corporation And Anr. ....Respondent WITH WRIT PETITION NO. 8554 OF 2009 Idea Cellular Limited ....Petitioner V/S State Of Maharashtra And Ors. ....Respondent WITH WRIT PETITION NO. 8438 OF 2009 Vodafone Essar Cellular Ltd. ....Petitioner V/S Page 1/3 ::: Uploaded on - 02/04/2019 ::: Downloaded on - 03/04/2019 04:11:06 ::: State Of Maharashtra And Ors. ....Respondent WITH WRIT PETITION NO. 10612 OF 2009 Tata Communiciation Limited ....Petitioner V/S State Of Maharashtra And Ors. ....Respondent WITH WRIT PETITION NO. 9373 OF 2010 Bharat Sanchar Nigam Ltd. ....Petitioner V/S State Of Maharashtra And Anr. ....Respondent WITH WRIT PETITION NO. 4567 OF 2013 Vodafone South Limited ....Petitioner V/S State Of Maharashtra And Ors ....Respondent CORAM : S.C. DHARMADHIKARI & B.P. COLABAWALLA, JJ DATE : 2nd April, 2019 Page 2/3 ::: Uploaded on - 02/04/2019 ::: Downloaded on - 03/04/2019 04:11:06 ::: P.C. :

Due to paucity of time the matter is adjourned for admission. Ad-interim relief if any to continue till then. Stand over to 09.04.2019.

( FOR REGISTRAR JUDICIAL - I ) Page 3/3 ::: Uploaded on - 02/04/2019 ::: Downloaded on - 03/04/2019 04:11:06 :::