Gujarat High Court High Court

Gujarat vs Nilkanth on 23 August, 2010

Gujarat High Court
Gujarat vs Nilkanth on 23 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/7838/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR JOINING PARTY No. 7838 of 2005
 

In


 

SPECIAL
CIVIL APPLICATION No. 6921 of 2004
 

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

 

GUJARAT
URJA VIKAS NIGAM LTD & 1 - Petitioner(s)
 

Versus
 

NILKANTH
INDUSTRIES - Respondent(s)
 

==============================================================
 
Appearance
: 
MR
NK MAJMUDAR for
Petitioner(s) : 1 - 2. 
MR PRAKASH K JANI for Respondent(s) :
1, 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 02/09/2005 

 

 
 
ORAL
ORDER

Heard
learned counsel for the parties.

In
view of the averments made in the application, the application is
allowed in terms of Para-9(B). It stands disposed of accordingly.

(K.

S. JHAVERI, J.)

pravin/
*

   

Top