Gujarat High Court
Gujarat vs Laxmanbhai on 17 August, 2010
Gujarat High Court Case Information System
Print
CA/9515/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 9515 of 2010
In
SPECIAL
CIVIL APPLICATION No. 10762 of 2002
=========================================================
GUJARAT
ELECTRICITY BOARD & 1 - Petitioner(s)
Versus
LAXMANBHAI
JAYMAL RABARI - Respondent(s)
=========================================================
Appearance
:
MR
MD PANDYA for
Petitioner(s) : 1 - 2.
MR DS VASAVADA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 17/08/2010
ORAL
ORDER
Heard.
In view of the averments made in the application, the same is hereby
allowed in terms of paragraphs 2(A) and 2(B). Necessary amendment be
carried out forthwith. The application stands disposed of
accordingly.
(K.S.
Jhaveri, J)
Aakar
Top