Gujarat High Court High Court

Ramanbhai vs Gujarat on 23 February, 2010

Gujarat High Court
Ramanbhai vs Gujarat on 23 February, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8329/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 8329 of 2009
 

In
LETTERS PATENT APPEAL No. 162 of 2005
 

In
SPECIAL CIVIL APPLICATION No. 3382 of 1990
 

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


 

RAMANBHAI
CHATURBHAI PATEL - Petitioner(s)
 

Versus
 

GUJARAT
ELECTRICITY BOARD NOW UTTAR GUJARAT VIJ CO LTD - Respondent(s)
 

=============================================
 
Appearance : 
MR
DS VASAVADA for Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=============================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

Date
: 23/02/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

The
petitioner prays for and allowed to substitute Gujarat Electricity
Board with Uttar Gujarat Vij Company Ltd. as party respondent to the
appeal.

Notice
be issued in appeal to the newly impleaded respondent. Direct
service is permitted.

Civil
Application stands disposed of.

(S.J.

MUKHOPADHAYA, C.J.)

(ANANT
S. DAVE, J.)

[sn
devu] pps

   

Top