Gujarat High Court Case Information System
Print
CA/9491/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9491 of 2010
In
SPECIAL
CIVIL APPLICATION No. 13898 of 2004
===================================
GUJARAT
ELECTRICITY BOARD NOW PASCHIM GUJ VIJ CO LTD - Applicant
Versus
KOKILABEN
WD/O.GHANSHYAMBHAI TRIVEDI - Respondent
===================================
Appearance
:
MR
MD PANDYA for Applicant.
MR DS VASAVADA for Respondents.
===================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 01/12/2010
ORAL ORDER
The applicant – original
petitioner has filed this Civil Application seeking permission to
amend / substitute the name of the petitioner by amending the cause
title of the Special Civil Application.
It is stated in the application
that consequent upon the Repeal of the Electricity Supply Act and
enactment of Gujarat Electricity Industry (Reorganization and
Regulation) Act and other legal provisions, the functions, rights,
duties and obligations of the erstwhile Gujarat Electricity Board
(original petitioner) stand devolved, in so far as the present
matter is concerned, upon the applicant Company / Corporation as
described in the cause title and as such, this application is filed
seeking leave to appropriately amend and substitute the name of the
petitioner in the cause title of the proceedings.
Considering
the averments made in the application, the prayer made in this
application is granted. The applicant is permitted to amend the
cause title of the petition forthwith. This application is
accordingly disposed of.
Sd/-
[K. A. PUJ, J.]
Savariya
Top