Gujarat High Court
Gujarat vs Kodinar on 17 July, 2008
Gujarat High Court Case Information System Print CA/1535220/2007 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR AMENDMENT No. 15352 of 2007 In SECOND APPEAL No. 8 of 1994 ========================================================= GUJARAT ELECTRICITY BOARD - Petitioner(s) Versus KODINAR RURAL ELECTRICITY CO. OPERATIVE SOCIETY LTD. & 3 - Respondent(s) ========================================================= Appearance : MR MD PANDYA for Petitioner(s) : 1, MR RC KAKKAD for Respondent(s) : 1, MR JITENDRA M PATEL for Respondent(s) : 2 - 4. ========================================================= CORAM : HONOURABLE MR.JUSTICE KS JHAVERI Date : 17/07/2008 ORAL ORDER
Heard.
In view of the averments made in the application, civil application
is allowed in terms of para 3(A). Necessary amendment to be carried
out in the cause title of the second appeal. Civil application
stands disposed of accordingly.
(K.S.
JHAVERI, J.)
Divya//
Top