Gujarat High Court
Gujarat vs Kishorchandra on 25 April, 2011
Gujarat High Court Case Information System
Print
CA/13657/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 13657 of 2010
In
SECOND
APPEAL No. 105 of 1987
=========================================================
GUJARAT
ELECTRICITY BOARD - Petitioner(s)
Versus
KISHORCHANDRA
DEVKINANDAN ACHARYA - Respondent(s)
=========================================================
Appearance
:
MR
MD PANDYA for
Petitioner(s) : 1,
M/S NJ MEHTA ASSO. for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 25/04/2011
ORAL
ORDER
Rule.
The
present Civil Application for amendment with regard to the name of
the original appellant is hereby allowed.
Learned
Advocate shall carry out the amendment.
Rule
is made absolute accordingly.
(Rajesh
H. Shukla,J)
Jayanti*
Top