Gujarat High Court High Court

Gayatriben vs Gujarat on 23 March, 2011

Gujarat High Court
Gayatriben vs Gujarat on 23 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/482/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 482 of 2011
 

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

 

GAYATRIBEN
J DAVE - Petitioner(s)
 

Versus
 

GUJARAT
STATE ELECTRICITY CORPORATION LTD (G E B) THROUGH & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SAMIR B GOHIL for
Petitioner(s) : 1, 
NOTICE UNSERVED for Respondent(s) : 1, 
MR
MANISH K KAJI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 23/03/2011  
ORAL ORDER

The
Registry has put up a Note submitting that the learned counsel for
the petitioner has not carried out the necessary amendments.

Mr.Samir
B. Gohil, learned counsel for the petitioner undertakes to carry out
the said amendments on, or before, 28.3.2011.

Mr.Manish
K. Kaji, learned counsel for respondent No.2 seeks time, in order to
take instructions.

List
on 30.3.2011.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top