Gujarat High Court
Gujarat vs Kodinar on 17 July, 2008
Gujarat High Court Case Information System
Print
CA/1535220/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 15352 of 2007
In
SECOND
APPEAL No. 8 of 1994
=========================================================
GUJARAT
ELECTRICITY BOARD - Petitioner(s)
Versus
KODINAR
RURAL ELECTRICITY CO. OPERATIVE SOCIETY LTD. & 3 - Respondent(s)
=========================================================
Appearance
:
MR
MD PANDYA for
Petitioner(s) : 1,
MR RC KAKKAD for Respondent(s) : 1,
MR
JITENDRA M PATEL for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 17/07/2008
ORAL
ORDER
Heard.
In view of the averments made in the application, civil application
is allowed in terms of para 3(A). Necessary amendment to be carried
out in the cause title of the second appeal. Civil application
stands disposed of accordingly.
(K.S.
JHAVERI, J.)
Divya//
Top