Gujarat High Court Case Information System
Print
CA/10992/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 10992 of 2010
In
SPECIAL
CIVIL APPLICATION No. 3206 of 2001
=========================================================
KAMLABEN
RANCHHODBHAI SOLANKI & ORS. - Applicant(s)
Versus
GUJARAT
ELECTRICTY BOARD NOW GUJ URJA VIKAS NIGAM LTD & 4 - Respondent(s)
=========================================================
Appearance
:
MR
NILESH A PANDYA for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3,1.2.4
MR BHARAT T RAO for
Respondent(s) : 1 - 3.
MR PR THAKKAR for Respondent(s) : 4 -
5.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 08/02/2011
ORAL
ORDER
This
application has been filed with a prayer to amend the cause-title of
Special Civil Application No.3206 of 2001, by replacing “the
Gujarat Urja Vikas Nigam Limited” in place of “Gujarat
Electricity Board”.
I
have heard Mr.Nilesh A.Pandya, learned advocate for the applicants
(original petitioners) and perused the averments made in the
application.
It
is submitted by the learned advocate for the applicants that the
erstwhile Gujarat Electricity Board
has now been converted into “the Gujarat Urja Vikas Nigam
Limited” and, therefore, the nomenclature of the Gujarat
Electricity Board is now required to be changed in the petition, as
prayed for.
In
view of the fact that the nomenclature of the Gujarat Electricity
Board has now been changed to the Gujarat Urja Vikas Nigam Limited,
the prayers made in the application deserve to be granted.
Accordingly,
the application is allowed. The applicants are permitted to amend the
cause-title of Special Civil Application No.3206 of 2001, replacing
the Gujarat Urja Vikas Nigam Limited in place of Gujarat Electricity
Board.
The
application is disposed of accordingly.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top