Bombay High Court
M/S. Jsw Steel Limited vs Managing Director M.S.E.D.C.L. And Ors on 20 October, 2022
Author: Gauri Godse
Bench: G.S. Patel, Gauri Godse
4-ASWP-12477-2015+.DOC
Ashwini
IN THE HIGH COURT OF JUDICATURE AT BOMBAY
CIVIL APPELLATE JURISDICTION
WRIT PETITION NO. 12477 OF 2015
JSW Steel Limited ...Petitioner
Versus
Electricity Inspector & Ors ...Respondents
WITH
WRIT PETITION NO. 13941 OF 2016
JSW Steel Limited ...Petitioner
Versus
Managing Director MSEDCL & Ors ...Respondents
Ms Deepa Chavan, with Rishika Harish, Vikash Kumar Jha, Vineet
Unnikrishnan & Vaidehi Chande, i/b Cyril Amarchand
Mangaldas, for the Petitioner in both Writ Petitions.
Mr AA Kumbhakoni, AG, with Sneha Bhange & PG Sawant, AGP,
for Respondent No. 1-State.
Mr Kiran Gandhi, i/b Little & Co, for Respondents Nos. 1&2 in
WP/13941/2016.
ASHWINI Ms Shruti Vyas, 'B' Panel Counsel, for the State in WP/13941/2016.
HULGOJI
GAJAKOSH
Digitally signed by
ASHWINI HULGOJI
GAJAKOSH
Date: 2022.10.21
10:07:41 +0530 CORAM G.S. Patel &
Gauri Godse, JJ.
DATED: 20th October 2022
PC:-
Page 1 of 2
20th October 2022
4-ASWP-12477-2015+.DOC
1. List the Writ Petitions initially for directions high on board on 14th November 2022. This is necessary because the learned Advocate General appears for the Respondents. The matter is to be finally disposed of and therefore a schedule will need to be fixed.
2. Previous orders to continue until further orders unless expressly vacated.
(Gauri Godse, J) (G. S. Patel, J) Page 2 of 2 20th October 2022