Gujarat High Court High Court

Gujarat vs Kishorchandra on 25 April, 2011

Gujarat High Court
Gujarat vs Kishorchandra on 25 April, 2011
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/13657/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 13657 of 2010
 

In


 

SECOND
APPEAL No. 105 of 1987
 

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

 

GUJARAT
ELECTRICITY BOARD - Petitioner(s)
 

Versus
 

KISHORCHANDRA
DEVKINANDAN ACHARYA - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MD PANDYA for
Petitioner(s) : 1, 
M/S NJ MEHTA ASSO. for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAJESH H.SHUKLA
		
	

 

 
 


 

Date
: 25/04/2011 

 

 
 
ORAL
ORDER

Rule.

The
present Civil Application for amendment with regard to the name of
the original appellant is hereby allowed.

Learned
Advocate shall carry out the amendment.

Rule
is made absolute accordingly.

(Rajesh
H. Shukla,J)

Jayanti*

   

Top