Gujarat High Court
Surendra vs Gujarat on 23 September, 2008
Gujarat High Court Case Information System
Print
CA/706020/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 7060 of 2008
In
SPECIAL
CIVIL APPLICATION No. 5989 of 2001
=========================================================
SURENDRA
G. SHAH - Petitioner(s)
Versus
GUJARAT
ELECTRICITY BOARD & 2 - Respondent(s)
=========================================================
Appearance
:
MR
RD DAVE for
Petitioner(s) : 1,
MR
MD PANDYA for
Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 23/09/2008
ORAL
ORDER
Heard.
In
view of the averments made in the application, the prayer made in the
application deserves to be granted and the same is hereby granted.
The amendment in the cause-title shall be carried out accordingly.
The
main matter is fixed for hearing in the first week of February, 2009.
The
application stands disposed of accordingly.
The
office is directed to issue fresh notice to the newly added
respondent returnable in the first week of February, 2009.
[K.S.
JHAVERI, J.]
/phalguni/
Top