Gujarat High Court High Court

M/S.J.R.K.Sea vs Gujarat on 22 February, 2010

Gujarat High Court
M/S.J.R.K.Sea vs Gujarat on 22 February, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2027/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 2027 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 11262 of 2004
 

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


 

M/S.J.R.K.SEA
FOODS PVT. LTD. - Petitioner(s)
 

Versus
 

GUJARAT
ELECTRCITY BOARD & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
BP GUPTA for
Petitioner(s) : 1, 
MS LILU K BHAYA for Respondent(s) : 1 -
2. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 22/02/2010 

 

ORAL
ORDER

Heard.

In view of the averments made in the application, the same is allowed
in terms of Para-3(A). The application stands disposed of
accordingly.

[K.S.JHAVERI,
J.]

Pravin/*

   

Top