Gujarat High Court High Court

Arvindbhai vs Gujarat on 12 March, 2010

Gujarat High Court
Arvindbhai vs Gujarat on 12 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2637/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 2637 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 11012 of 2004
 

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

 

ARVINDBHAI
R.JOSHI - Petitioner(s)
 

Versus
 

GUJARAT
ELECTRCITY BOARD & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NIRZAR S DESAI for
Petitioner(s) : 1, 
MR AD OZA for Respondent(s) : 1, 
None for
Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 12/03/2010 

 

 
 
ORAL
ORDER

Heard.

In view of the averments made in the application, Civil Application
is allowed in terms of para 5(b). Substitution to be carried out
forthwith.

(K.S.

JHAVERI, J.)

Divya//

   

Top