Gujarat High Court High Court

Parmar vs Gujarat on 26 March, 2010

Gujarat High Court
Parmar vs Gujarat on 26 March, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2973/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 2973 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 16563 of 2005
 

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


 

PARMAR
LAXMANSINH PRATAPSINH - Petitioner(s)
 

Versus
 

GUJARAT
ELECTRICITY BOARD - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MEHUL SHARAD SHAH for
Petitioner(s) : 1, 
MR RC JANI for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
      Date : 26/03/2010 

 

 
ORAL
ORDER

Heard.

In view of the averments made in the application, the same is granted
in terms of para 7(A). The learned counsel for the applicant shall
amend the cause title of the main matter accordingly. The application
stands disposed of accordingly.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top