Gujarat High Court High Court

Suyog vs Gujarat on 1 February, 2010

Gujarat High Court
Suyog vs Gujarat on 1 February, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/875/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 875 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 9554 of 2002
 

WITH
 

SPECIAL
CIVIL APPLICATION No. 9554 of
2002 
=========================================================

 

SUYOG
FIBRE (INDIA) PRIVATE LIMITED - Petitioner(s)
 

Versus
 

GUJARAT
ELECTRICITY BOARD & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DHARMESH V SHAH for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 
MR RA RINDANI,
LD.ASST.GOVERNMENT PLEADER for Respondent(s) : 2, 
MS LILU K BHAYA
for Respondent(s) : 3 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 01/02/2010
 

COMMON
ORAL ORDER

Heard.

In view of the averments made in the application, the same is
allowed in terms of paragraph Nos.3(a) and 3(b). Necessary amendment
be carried out forthwith. The application stands disposed of
accordingly.

(K.S.

Jhaveri, J)

ORDER
IN SPECIAL CIVIL APPLICATION No.9554 of 2002

Subject
to the right of respondents
to file reply to the amended petition, issue fresh
Rule to the newly substituted party, returnable on 10th
February 2010. The
formal service of notice of Rule is waived by the learned
counsel for the
respective respondents.

(K.S.

Jhaveri, J)

Aakar

   

Top