Gujarat High Court Case Information System
Print
CA/4333/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 4333 of 2010
In
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2415 of 2009
In
SPECIAL CIVIL APPLICATION No. 4262 of 1997
With
LETTERS
PATENT APPEAL (STAMP NUMBER) No. 2415 of 2009
In
SPECIAL CIVIL APPLICATION No. 4262 of 1997
=============================================
GUJARAT
ELECTRICITY BOARD, (NOW UTTAR GUJARAT VIJ CO. LTD.) - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=============================================
Appearance :
MS
LILU K BHAYA for Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 29/04/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Petitioner
is allowed to correct the cause title of 1st
respondent as State of Gujarat, through, the Deputy Secretary,
Energy and Petrochemicals Department, Gujarat Government, New
Sachivalaya, Gandhinagar and 2nd
respondent as Electrical Inspector, Department of Energy and
Petrochemicals, Gujarat Government, Mehsana .
Learned
AGP Mr. A.J.Desai accepts notice on behalf of the 1st
and
2nd
respondent in Civil Application and Letters Patent Appeal. Counsel
for the petitioner to serve a copy of the Civil Application and memo
of LPA by tomorrow on him.
Let
notice be issued on the 3rd
respondent both in the matter of Civil Application for condonation of
delay and LPA. Direct Notice permitted. Office is directed to
register Letters Patent Appeal and list it along with Civil
Application on 23rd
June 2010.
(S.
J. MUKHOPADHAYA, C.J. )
(
AKIL KURESHI, J. )
kailash
Top