Gujarat High Court High Court

Prafullaben vs Executive on 3 February, 2010

Gujarat High Court
Prafullaben vs Executive on 3 February, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1052/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR ORDERS No. 1052 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 17503 of 2005
 

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


 

PRAFULLABEN
K. GOHIL - Petitioner(s)
 

Versus
 

EXECUTIVE
ENGINEER NOW PASCHIM GUJ VIJ CO LTD & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
MRUGESH JANI for
Petitioner(s) : 1, 
MR MD PANDYA for Respondent(s) : 1, 
None for
Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 03/02/2010 

 

 
ORAL
ORDER

RULE.

Mr. M.D. Pandya, learned advocate waives service of rule on behalf of
respondent no. 1.

Heard.

In view of the averments made in the application, the same is granted
in terms of para 6(B)C). The application stands disposed of
accordingly. Rule is made absolute. The learned counsel for the
applicant shall amend the cause title accordingly.

Registry
is directed to list the main matter for hearing on 24.02.2010.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top