Gujarat High Court High Court

Gujarat vs Laxmanbhai on 17 August, 2010

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

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9515/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 9515 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 10762 of 2002
 

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

 

GUJARAT
ELECTRICITY BOARD & 1 - Petitioner(s)
 

Versus
 

LAXMANBHAI
JAYMAL RABARI - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MD PANDYA for
Petitioner(s) : 1 - 2. 
MR DS VASAVADA for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 17/08/2010
 

ORAL
ORDER

Heard.

In view of the averments made in the application, the same is hereby
allowed in terms of paragraphs 2(A) and 2(B). Necessary amendment be
carried out forthwith. The application stands disposed of
accordingly.

(K.S.

Jhaveri, J)

Aakar

   

Top