Gujarat High Court High Court

Rajni vs Gujarat on 29 January, 2010

Gujarat High Court
Rajni vs Gujarat on 29 January, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/736/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 736 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 17575 of 2003
 

 
 
=========================================================

 

RAJNI
INDUSTRIES - Petitioner(s)
 

Versus
 

GUJARAT
ELECTRICITY BOARD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VIMAL M PATEL for
Petitioner(s) : 1, 
MS RV ACHARYA for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 29/01/2010 

 

 
 
ORAL
ORDER

Heard.

In view of the averments made in the application, Civil Application
is allowed in terms of para 3(A) & (B). Main matter to come up
on board on 10.02.2010.

(K.S.

JHAVERI, J.)

Divya//

   

Top