Gujarat High Court High Court

Gujarat vs Devendra on 11 July, 2011

Gujarat High Court
Gujarat vs Devendra on 11 July, 2011
Author: V. M. G.B.Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/1744/2004	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 1744 of 2004
 

In


 

SPECIAL
CIVIL APPLICATION No. 16260 of 2003
 

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

GUJARAT
ELECTRICITY BOARD - Appellant
 

Versus
 

DEVENDRA
JIVANLAL PANDYA - Respondent
 

====================================== 
Appearance
: 
MR
MD RANA for Appellant. 
MR NIKHIL D JOSHI for
Respondent. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 11/07/2011 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Mr.

M.D . Rana, learned counsel for the appellant states that he wants
three weeks time to file amendment application. The prayer is
granted. Three weeks time is allowed to the appellant for filing
amendment application. List on 02.08.2011.

Sd/-

[V. M. SAHAI, J.]

Sd/-

[G. B. SHAH, J.]

Savariya

   

Top