Gujarat High Court
Shree vs Gujarat on 3 February, 2010
Gujarat High Court Case Information System
Print
CA/1056/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 1056 of 2010
In
SPECIAL
CIVIL APPLICATION No. 12882 of 2004
=========================================================
SHREE
RAJ SALT & CHEMICAL WORKS PVT. LTD. & 1 - Petitioner(s)
Versus
GUJARAT
ELECTRICITY BOARD & 1 - Respondent(s)
=========================================================
Appearance :
MR
BS PATEL for
Petitioner(s) : 1 - 2.
MS LILU K BHAYA for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 03/02/2010
ORAL
ORDER
Heard.
In view of the averments made in the application, the same is granted
in terms of para 4(B)(C). The application stands disposed of
accordingly. The learned counsel for the applicant shall amend the
cause title accordingly.
Registry
is directed to list the main matter for hearing on 24.02.2010.
[K.S.
JHAVERI, J.]
/phalguni/
Top