Gujarat High Court
Gujarat vs Narayanbhai on 10 October, 2011
Gujarat High Court Case Information System
Print
CA/9513/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 9513 of 2011
In
LETTERS
PATENT APPEAL No. 594 of 2002
In
SPECIAL CIVIL APPLICATION No. 10441 of 2001
=========================================================
GUJARAT
ELECTRICITY BOARD - Petitioner(s)
Versus
NARAYANBHAI
KALUBHAI BHAMRE - Respondent(s)
=========================================================
Appearance
:
MR
SP HASURKAR for
Petitioner(s) : 1,
MR MAHENDRA K PATEL for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
Heard.
In view of the averments made in the application, Civil Application
is allowed in terms of para 6 (A) & (B). Substitution to be
carried out forthwith. Main matter to be listed for hearing on
14.11.2011.
(V.M.
SAHAI, J.)
(K.S.
JHAVERI, J.)
Divya//
Top