Gujarat High Court Case Information System
Print
CA/974/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 974 of 2011
In
SPECIAL
CIVIL APPLICATION No. 3295 of 2003
=====================================
MK
DODIA - Petitioner(s)
Versus
GUJARAT
ELECTRICITY BOARD & 2 - Respondent(s)
=====================================
Appearance
:
MR KETAN D SHAH for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
3.
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 04/02/2011
ORAL
ORDER
1.0 The
matter is notified on Speaking to Minutes by the learned advocate for
the applicant – original petitioner.
2.0 The
learned advocate for the applicant pointed out that, in order dated
28th January 2011, the last sentence reads as under:
“The
petition is disposed of accordingly.”
2.1 The
learned advocate for the applicant submitted that, what was meant by
the Court was that, ‘the Civil Application is disposed of
accordingly’ and not the
petition.
3.0 The
submission is found to be acceptable. The same is accepted. The
order dated 28th January 2011 be rectified accordingly.
The last sentence shall read, ‘the Civil Application is disposed
of accordingly’.
4.0 The
Speaking to Minutes is allowed.
[
Ravi R. Tripathi, J. ]
hiren
Top