Gujarat High Court High Court

Samsadbegam vs Gujarat on 2 February, 2010

Gujarat High Court
Samsadbegam vs Gujarat on 2 February, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/957/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 957 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 6760 of 2004
 

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

 

SAMSADBEGAM
MOHMADIQUBAL BELIM - Petitioner(s)
 

Versus
 

GUJARAT
ELECTRICITY BOARD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UI VYAS for
Petitioner(s) : 1, 
MS LILU K BHAYA for Respondent(s) : 1, 
None
for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

				Date
: 02/02/2010 

 

 
 
ORAL
ORDER

Heard.

In view of the averments made in the application, the same is allowed
in terms of paragraph Nos. 2(A) and 2(B). Necessary amendment be
carried out forthwith. The application stands disposed of
accordingly.

(K.S.JHAVERI,
J.)

ORDER
IN SPECIAL CIVIL APPLICATION NO. 6760 OF 2004

Subject
to the rights of the respondents to file reply to the amended
petition, issue fresh Rule to the newly substituted party,
returnable on 17.02.2010. The formal service of notice of Rule
is waived by learned advocate for the respondents.

(K.S.JHAVERI,
J.)

niru*

   

Top