Gujarat High Court
Parmar vs Gujarat on 26 March, 2010
Gujarat High Court Case Information System
Print
CA/2973/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 2973 of 2010
In
SPECIAL
CIVIL APPLICATION No. 16563 of 2005
=========================================================
PARMAR
LAXMANSINH PRATAPSINH - Petitioner(s)
Versus
GUJARAT
ELECTRICITY BOARD - Respondent(s)
=========================================================
Appearance :
MR
MEHUL SHARAD SHAH for
Petitioner(s) : 1,
MR RC JANI for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 26/03/2010
ORAL
ORDER
Heard.
In view of the averments made in the application, the same is granted
in terms of para 7(A). The learned counsel for the applicant shall
amend the cause title of the main matter accordingly. The application
stands disposed of accordingly.
[K.S.
JHAVERI, J.]
/phalguni/
Top