CA/5266/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 5266 of 2008 In SPECIAL CIVIL APPLICATION No. 10772 of 2002 To CIVIL APPLICATION No. 5275 of 2008 In SPECIAL CIVIL APPLICATION No. 10772 of 2002 ========================================================= MANIBEN MAGANBHAI GAMIT C/O. BIJLI MAZDOOR PANCHAYAT, - Petitioner(s) Versus GUJARAT ELECTRICITY BOARD - Respondent(s) ========================================================= Appearance : MRS SANGEETA N PAHWA for Petitioner(s) : 1, MR MD PANDYA for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE K.M.THAKER Date : 01/08/2008 ORAL ORDER
Mr.
Pandya, learned advocate appears for the Board. He has submitted
that the petitioner has to appropriately amend the petition so as to
change the name of the Company. He also submitted that an affidavit,
opposing the application on the ground that in this particular case
the provisions under Section 17B would not be attracted, is required
to be filed, which can be done after the amendment is carried out.
Hence, time for carrying out amendment is granted to the applicant
until 8th August 2008. The opponent may thereafter file
necessary reply affidavit on or before 22nd August. The
application and petition to come up for hearing on 25th
August, 2008.
[
K.M. Thaker, J. ]
rmr.