Gujarat High Court High Court

Bansidhar vs Gujarat on 20 January, 2010

Gujarat High Court
Bansidhar vs Gujarat on 20 January, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/387/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 387 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 11259 of 2004
 

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

 

BANSIDHAR
PLASTIC PRODUCTS THRO.PARTNER - Petitioner(s)
 

Versus
 

GUJARAT
ELECTRICITY BOARD - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CL SONI for
Petitioner(s) : 1, 
MS LILU K BHAYA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 20/01/2010
 

ORAL
ORDER

Heard
Mr.C.L. Soni, learned
advocate for the applicant.

In
view of the averments made in the application, the application is
allowed in terms of paragraph No.6(B). Necessary amendment be
carried out forthwith. The application stands disposed of
accordingly.

(K.S.

Jhaveri, J)

Aakar

   

Top