Gujarat High Court
Gayatriben vs Gujarat on 23 March, 2011
Gujarat High Court Case Information System
Print
SCA/482/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 482 of 2011
=========================================================
GAYATRIBEN
J DAVE - Petitioner(s)
Versus
GUJARAT
STATE ELECTRICITY CORPORATION LTD (G E B) THROUGH & 1 -
Respondent(s)
=========================================================
Appearance
:
MR
SAMIR B GOHIL for
Petitioner(s) : 1,
NOTICE UNSERVED for Respondent(s) : 1,
MR
MANISH K KAJI for Respondent(s) :
2,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 23/03/2011
ORAL ORDER
The
Registry has put up a Note submitting that the learned counsel for
the petitioner has not carried out the necessary amendments.
Mr.Samir
B. Gohil, learned counsel for the petitioner undertakes to carry out
the said amendments on, or before, 28.3.2011.
Mr.Manish
K. Kaji, learned counsel for respondent No.2 seeks time, in order to
take instructions.
List
on 30.3.2011.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top