Gujarat High Court High Court

Gujarat vs Patel on 20 June, 2011

Gujarat High Court
Gujarat vs Patel on 20 June, 2011
Author: Ks Jhaveri,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4934/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 4934 of 2011
 

In


 

SECOND
APPEAL No. 206 of 1992
 

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

 

GUJARAT
ELECTRICITY BOARD NOW MADHYA GUJARAT VIJ CO.LTD & 1 -
Petitioner(s)
 

Versus
 

PATEL
ISHWARBHAI MULJIBHAI - Respondent(s)
 

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


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 20/06/2011 

 

 
 
ORAL
ORDER

Heard.

In view of the averments made in the application, Civil Application
is allowed in terms of para 2(A). Amendment to be carried out
accordingly. Main matter to come up on 01.07.2011.

(K.S.

JHAVERI, J.)

Divya//

   

Top