Gujarat High Court
Madhya vs Riyajuddin on 14 February, 2011
Gujarat High Court Case Information System
Print
CA/7490/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 7490 of 2006
In
SPECIAL
CIVIL APPLICATION No. 8093 of 2005
=========================================================
MADHYA
GUJRAT VIJ CO.LTD. - Petitioner(s)
Versus
RIYAJUDDIN
RAFIDIN KAJI - Respondent(s)
=========================================================
Appearance
:
MS
LILU K BHAYA for
Petitioner(s) : 1,
MS SANGEETA PAHWA for M/S THAKKAR ASSOC. for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE J.C.UPADHYAYA
Date
: 14/02/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
Rule. Ms. Pahwa,
learned counsel waives service of rule for the opponent.
2. Learned counsel
Ms. Pahwa states that the main matter is still pending. Considering
the facts and circumstances and as the then Electricity Board qua the
particular area has been converted into Electricity Company, the
amendment as prayed for can be granted. Hence, the application is
allowed to the aforesaid extent. Rule is made absolute.
[
JAYANT PATEL, J. ]
[
J.C. UPADHYAYA, J.]
* Pansala.
Top