Gujarat High Court High Court

Appearance : vs Ms Lilu K Bhaya For on 25 January, 2010

Gujarat High Court
Appearance : vs Ms Lilu K Bhaya For on 25 January, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/548/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION  No. 548 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 6300 of 2004
 

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


 

RAJAN
M SHAH 

 

Versus
 

MADHYA
GUJARAT VIJ CO LTD 

 

======================================
 
Appearance : 
MR
PARTHIV B SHAH for Petitioner 
MS LILU K BHAYA for
Respondent 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 25/01/2010 

 

ORAL
ORDER

Rule.

Service of Rule is waived by learned Advocate Ms. Lillu K Bhaya for
the newly substituted respondent.

Heard.

In view of the statement made in the Application, the same is
allowed and Prayer in terms of Para-5 (A) is granted. Rule made
absolute accordingly. The Registry is directed to list the main
matter on Board on 17.02.2010.

(K.S.

JHAVERI, J.)

pnnair

   

Top