Gujarat High Court High Court

========================================= vs None For on 15 December, 2010

Gujarat High Court
========================================= vs None For on 15 December, 2010
Author: K.A.Puj,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14170/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 14170 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 5683 of 2004
 

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

UTTAR
GUJARAT VIJ COMPANY LTD (FORMERLY GUJARAT ELECTRICITY 

 

Versus
 

PARMAR
GANESHBHAI MOTIBHAI & 1
 

========================================= 
Appearance
: 
MS LILU K BHAYA for
Applicant 
None for
Respondents 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.A.PUJ
		
	

 

 
 


 

Date
: 10/12/2010 

 

 
ORAL
ORDER

The applicant /
original petitioner has filed this application praying for amendment
in the cause-title of the petition. It is stated in the application
that in exercise of the powers under the Gujarat Electricity
Industry (Re-organization and Regulation) Act, 2003, the Government
of Gujarat has reorganized the Gujarat Electricity Board and the
functions, assets, liabilities and proceedings of the said Board
stand transferred to different Corporate entities including the
present applicant.

In accordance with the
above and by virtue of the statutory orders issued by the Government
of Gujarat, the functions of the Gujarat Electricity Board including
its assets, liabilities and proceedings specified in Schedules to
the Transfer Scheme stand transferred from the Gujarat Electricity
Board to the applicant – Company. The applicant has,
therefore, succeeded to the Gujarat Electricity Board in respect of
the functions, assets and proceedings specified in the Schedule to
the Transfer Scheme and the Gujarat Electricity Board has ceased to
have any of the functions which have been transferred to the
applicant – Company. The applicant is, therefore, required to
be substituted in place of Gujarat Electricity Board and hence, this
application.

Considering the
averments made in the application, the prayer made in this
application is granted. The applicant is permitted to amend the
cause-title of the petition. Amendment to be carried out forthwith.

With this, the
application stands disposed of.

[
K. A. PUJ, J. ]

vijay

   

Top