Gujarat High Court Case Information System
Print
CA/5387/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR JOINING PARTY No. 5387 of 2010
In
SPECIAL
CIVIL APPLICATION No. 15577 of 2005
=========================================================
CENTURY
ENKA LTD - Petitioner(s)
Versus
GUJARAT
ELECTRIICTY BOARD & 1 - Respondent(s)
=========================================================
Appearance :
MR
BHUSHAN B OZA for
Petitioner(s) : 1,
MR PREMAL R JOSHI for Respondent(s) :
1,
GOVERNMENT PLEADER for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 14/05/2010
ORAL
ORDER
Learned
advocate for the respondent requests for time for making application
for substituting the name of the respondent Company, since the name
has been changed.
Pursuant
to the order passed by this Court on 24th February, 2010
in S.C.A. No. 15577 of 2005, the applicant/original petitioner has
moved this application for joining Dakshin Gujarat Vij Company Ltd.
as respondent no.3. Though the directions are issued to the
respondents board to move such application, since the said
application is not moved the applicant has filed this application.
In
the above view of the matter, the prayer made in this application is
granted and Dakshin Gujarat Vij Company Ltd. is ordered to be joined
as respondent no.3 in S.C.A. No. 15577 of 2005. Amendment to be
carried out forthwith.
This
application is, accordingly, disposed of.
(K.A.
PUJ, J.)
Pankaj
Top