Gujarat High Court
Rajan vs Gujarat on 27 January, 2010
Gujarat High Court Case Information System
Print
CA/574/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 574 of 2010
In
SPECIAL
CIVIL APPLICATION No. 2136 of 2005
with
SPECIAL
CIVIL APPLICATION No. 2136 of 2005
=========================================================
RAJAN
ICE FACTORY - Petitioner(s)
Versus
GUJARAT
ELECTRICITY BOARD NOW PASCHIM GUJ VIJ CO LTD & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BHARAT T RAO for
Petitioner(s) : 1,
MS LILU K BHAYA for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 27/01/2010
COMMON
ORAL ORDER
Heard.
In view of the averments made in the application, the same is
allowed in terms of paragraph Nos.6(B) and (C). Necessary amendment
be carried out forthwith. The application stands disposed of
accordingly.
(K.S.
Jhaveri, J)
ORDER
IN SPECIAL CIVIL APPLICATION No.2136 of 2005
Fresh
Rule to the newly substituted party, returnable on 24th
February 2010.
(K.S.
Jhaveri, J)
Aakar
Top