Gujarat High Court High Court

Gujarat vs Shiv on 29 November, 2010

Gujarat High Court
Gujarat vs Shiv on 29 November, 2010
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/11953/2010	 2/ 2	ORDER

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 11953 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 1362 of 2004
 

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

 

GUJARAT
ELECTRICITY BOARD - Petitioner(s)
 

Versus
 

SHIV
CORPORATION - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MD PANDYA for
Petitioner(s) : 1, 
MR KM PATEL for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 29/11/2010 

 

ORAL ORDER

Heard
Mr. K.M. Patel, learned Senior Counsel with Mr. V.K. Patel, learned
advocate for the opponent.

Rule. Mr. K.M. Patel, learned Senior
Counsel with Mr. V.K. Patel, learned advocate waives service of
Notice of Rule on behalf of the opponent. With the consent of the
learned advocate for the opponent the application is taken up for
hearing today.

It
is informed that Mr. Pandya, learned advocate for the applicant has
filed sick-note.

Present
application has been taken out seeking below mentioned relief/s

2(A)
Be pleased to permit to amend the cause title of the proceedings in
terms as is set out in the cause title hereof by
substituting/amending the name of the original appellant as per the
cause title thereof.

(B)…..”

The
aforesaid relief is prayed for in light of the subsequent
developments in view of which the rights, functions, duties and
obligations of the erstwhile Gujarat Electricity Board have now
devolved upon the applicant and that therefore the need for
substituting/amending the name of the original petitioner has become
necessary.

Having
regard to the averments made in paragraph(1) of the application, the
relief prayed for in paragraph 2(A) is granted.

The
petitioner is permitted to substitute/amend the name of the
original petitioner in the cause title. Necessary steps to carry out
the amendment shall be taken within 15 days from today.

Rule
is made absolute in terms of the above. The application is allowed
to the aforesaid extent.

(K.M.THAKER,J.)

Suresh*

   

Top