Gujarat High Court High Court

Mk vs Gujarat on 4 February, 2011

Gujarat High Court
Mk vs Gujarat on 4 February, 2011
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/974/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 974 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 3295 of 2003
 

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

MK
DODIA - Petitioner(s)
 

Versus
 

GUJARAT
ELECTRICITY BOARD & 2 - Respondent(s)
 

===================================== 
Appearance
: 
MR KETAN D SHAH for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=====================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

Date
: 04/02/2011 

 

 
ORAL
ORDER

1.0 The
matter is notified on Speaking to Minutes by the learned advocate for
the applicant – original petitioner.

2.0 The
learned advocate for the applicant pointed out that, in order dated
28th January 2011, the last sentence reads as under:

“The
petition is disposed of accordingly.”

2.1 The
learned advocate for the applicant submitted that, what was meant by
the Court was that, ‘the Civil Application is disposed of
accordingly’ and not the
petition.

3.0 The
submission is found to be acceptable. The same is accepted. The
order dated 28th January 2011 be rectified accordingly.
The last sentence shall read, ‘the Civil Application is disposed
of accordingly’.

4.0 The
Speaking to Minutes is allowed.

[
Ravi R. Tripathi, J. ]

hiren

   

Top