Gujarat High Court
M/S vs Gujarat on 18 June, 2010
Gujarat High Court Case Information System
Print
LPA/951/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 951 of 2010
In
MISC.CIVIL
APPLICATION No. 2500 of 2009
In
SPECIAL CIVIL APPLICATION No. 4276 of 2006
=========================================
M/S
BHAGAT SALT & CHEMICALS INDUSTRIES - Appellant(s)
Versus
GUJARAT
ELECTRICITY BOARD & 2 - Respondent(s)
=========================================
Appearance :
MR
S M SOJATWALA for Appellant(s) : 1,
DS AFF.NOT FILED (N) for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 18/06/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Counsel
for the appellant is allowed to substitute Gujarat Vij Company
Limited with its present address as first respondent, in place of
Gujarat Electricity Board.
Notice
be issued on the substituted respondent Gujarat Vij Company Limited.
Post
the matter on 15/7/2010.
(S.J.Mukhopadhaya,
C.J.)
(Akil
Kureshi, J.)
*/Mohandas
Top