Gujarat High Court
Patni vs Electric on 22 August, 2010
Gujarat High Court Case Information System
Print
CA/9188/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9188 of 2010
In
SPECIAL
CIVIL APPLICATION No. 8654 of 1998
=========================================================
PATNI
MANILAL KHODIDAS - Petitioner(s)
Versus
ELECTRIC
CONTROL GEAR (I) LTD. - Respondent(s)
=========================================================
Appearance :
MR
TR MISHRA for
Petitioner(s) : 1,
MR.VARUN K.PATEL for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 13/08/2010
ORAL
ORDER
RULE.
Mr. Varun K. Patel, learned counsel waives service of rule on behalf
of the respondent.
Heard.
In view of the averments made in the application, the same is
granted in terms of para 3[A] & [B]. Registry to amend the cause
title accordingly. The application stands disposed of. Rule is made
absolute. Main matter to be listed for hearing on14.09.2010.
[K.S.
JHAVERI, J.]
/phalguni/
Top