Gujarat High Court
Gujarat vs Patel on 20 June, 2011
Gujarat High Court Case Information System
Print
CA/4934/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 4934 of 2011
In
SECOND
APPEAL No. 206 of 1992
=========================================================
GUJARAT
ELECTRICITY BOARD NOW MADHYA GUJARAT VIJ CO.LTD & 1 -
Petitioner(s)
Versus
PATEL
ISHWARBHAI MULJIBHAI - Respondent(s)
=========================================================
Appearance
:
MR
MD PANDYA for
Petitioner(s) : 1 - 2.
MR SK BUKHARI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 20/06/2011
ORAL
ORDER
Heard.
In view of the averments made in the application, Civil Application
is allowed in terms of para 2(A). Amendment to be carried out
accordingly. Main matter to come up on 01.07.2011.
(K.S.
JHAVERI, J.)
Divya//
Top