Gujarat High Court
Prafullaben vs Executive on 3 February, 2010
Gujarat High Court Case Information System
Print
CA/1052/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 1052 of 2010
In
SPECIAL
CIVIL APPLICATION No. 17503 of 2005
=========================================================
PRAFULLABEN
K. GOHIL - Petitioner(s)
Versus
EXECUTIVE
ENGINEER NOW PASCHIM GUJ VIJ CO LTD & 1 - Respondent(s)
=========================================================
Appearance :
MR
MRUGESH JANI for
Petitioner(s) : 1,
MR MD PANDYA for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 03/02/2010
ORAL
ORDER
RULE.
Mr. M.D. Pandya, learned advocate waives service of rule on behalf of
respondent no. 1.
Heard.
In view of the averments made in the application, the same is granted
in terms of para 6(B)C). The application stands disposed of
accordingly. Rule is made absolute. 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