Gujarat High Court High Court

Gujarat vs Acharya on 17 February, 2010

Gujarat High Court
Gujarat vs Acharya on 17 February, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1736/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 1736 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 10498 of 2004
 

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


 

GUJARAT
ELECTRICITY BOARD & 2 - Petitioner(s)
 

Versus
 

ACHARYA
DIPAKBHAI DHIRAJLAL - Respondent(s)
 

=========================================================
 
Appearance : 
MS
LILU K BHAYA for
Petitioner(s) : 1 - 3. 
MR HARSHIT S TOLIA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
      Date : 17/02/2010 

 

 
ORAL
ORDER

Heard.

In view of the averments made in the application, the same is granted
in terms of para 7[B] & [C]. The application stands disposed of
accordingly. The learned counsel for the applicant shall amend the
cause title accordingly.

Registry
is directed to list the main matter for hearing on 08.03.2010.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top