Gujarat High Court
Atulbhai vs Gujarat on 28 January, 2010
Gujarat High Court Case Information System
Print
CA/666/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 666 of 2010
In
SPECIAL
CIVIL APPLICATION No. 1256 of 2005
with
SPECIAL
CIVIL APPLICATION No. 1256 of
2005
=========================================================
ATULBHAI
DALPATBHAI PAREKH - Petitioner(s)
Versus
GUJARAT
ELECTRICITY BOARD & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MRUGEN K PUROHIT for
Petitioner(s) : 1,
MR SN SINHA for Respondent(s) : 1,
None for
Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/01/2010
COMMON
ORAL ORDER
Heard.
In view of the averments made in the application, the same is
allowed in terms of paragraph Nos.4(A) and 4(B). Necessary amendment
be carried out forthwith. The application stands disposed of
accordingly.
(K.S.
Jhaveri, J)
ORDER
IN SPECIAL CIVIL APPLICATION No.1256 of 2005
Subject
to the rights of the respondents
to file reply to the amended petition, issue fresh
Rule to the newly substituted party, returnable on 24th
February 2010. The
formal service of notice of Rule is waived by learned
advocate for the
respondents.
(K.S.
Jhaveri, J)
Aakar
Top