Gujarat High Court High Court

Gujarat vs Maitri on 17 January, 2011

Gujarat High Court
Gujarat vs Maitri on 17 January, 2011
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/16186/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 16186 of 2010
 

In


 

APPEAL
FROM ORDER No. 491 of 2002
 

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

 

GUJARAT
ELECTRICITY BOARD & 1 - Petitioner(s)
 

Versus
 

MAITRI
POLYPARK PVT LTD & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MD PANDYA for
Petitioner(s) : 1 - 2. 
MR TUSHAR MEHTA for Respondent(s) : 1, 
MR
RD DAVE for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 17/01/2011
 

ORAL
ORDER

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

The
main matter be listed for hearing on 24th January 2011.

(K.S.

Jhaveri, J)

Aakar

   

Top