Gujarat High Court High Court

Appearance vs Mr Pk Jani on 24 January, 2011

Gujarat High Court
Appearance vs Mr Pk Jani on 24 January, 2011
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/802/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 802 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 12271 of 2009
 

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

 

PREMIUM
PAPER & BOARD INDIA LIMITED AND ANOTHER 

 

Versus
 

COLLECTOR
OF ELECTRICITY DUTY AND ANOTHER 

 

=========================================================
 
Appearance
: 
MR
SN SOPARKAR, SR. ADVOCATE with MR AMAR N BHATT
for
the Applicants  
MR PK JANI, GOVERNMENT PLEADER with MS MAITHILI
MEHTA, AGP for Respondent No. 1, 
MS LILU K BHAYA for Respondent(s)
: 2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 24/01/2011 

 

ORAL
ORDER

Present
civil application is filed seeking leave to add respondent No.3
herein as party-respondent in the main petition.

RULE.

Mr. P.K. Jani, learned Government Pleader, with Ms. Maithili Mehta,
learned Assistant Government Pleader, for respondent No.1 and learned
advocate Ms. Lilu Bhaya for respondent No.2 waive service of Rule.

For
the contents of the application and the submissions made by learned
senior advocate Mr. Soparkar for the applicants, the application is
allowed. Rule is made absolute.

(RAVI
R.TRIPATHI, J.)

omkar

   

Top