Gujarat High Court
Saheb vs Gujart on 1 February, 2010
Gujarat High Court Case Information System
Print
CA/902/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 902 of 2010
In
SPECIAL
CIVIL APPLICATION No. 7224 of 2005
with
SPECIAL
CIVIL APPLICATION No. 7224 of
2005
=========================================================
SAHEB
CEREMIC PVT. LTD - Petitioner(s)
Versus
GUJART
ELECTRICITY BOARD & 1 - Respondent(s)
=========================================================
Appearance
:
MS
SUDHA R GANGWAR for
Petitioner(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 01/02/2010
COMMON
ORAL ORDER
Heard.
In view of the averments made in the application, the same is
allowed in terms of paragraph Nos.3(a) and 3(b). Necessary amendment
be carried out forthwith. The application stands disposed of
accordingly.
(K.S.
Jhaveri, J)
ORDER
IN SPECIAL CIVIL APPLICATION No.7224 of 2005
Subject
to the right of the respondents
to file reply to the amended petition, issue fresh
Rule to the newly substituted party, returnable on 24th
February 2010. The
formal service of notice of Rule is waived by the learned
counsel for the
respondents.
(K.S.
Jhaveri, J)
Aakar
Top