Gujarat High Court
Dhimantbhai vs Gujarat on 3 February, 2010
Gujarat High Court Case Information System
Print
CA/1093/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 1093 of 2010
In
SPECIAL
CIVIL APPLICATION No. 8083 of 2004
=========================================================
DHIMANTBHAI
DHANESHWAR VYAS - Petitioner(s)
Versus
GUJARAT
ELECTRICITY BOARD - Respondent(s)
=========================================================
Appearance :
MR
DHAVAL D VYAS for
Petitioner(s) : 1,
MS LILU K BHAYA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 03/02/2010
ORAL
ORDER
RULE.
Ms. Lilu Bhaya, learned advocate waives service of rule on behalf of
respondent no. 1.
Heard.
In view of the averments made in the application, the same is granted
in terms of para 7(A)(B). The application stands disposed of
accordingly. Rule is made absolute. The learned counsel for the
applicant shall amend the cause title accordingly.
Registry
is directed to list the main matter for hearing on 17.02.2010.
[K.S.
JHAVERI, J.]
/phalguni/
Top