Gujarat High Court
Ramaji vs Chairman on 21 September, 2011
Gujarat High Court Case Information System
Print
SCA/10788/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 10788 of 2011
=========================================================
RAMAJI
NATHAJI THAKORE - Petitioner(s)
Versus
CHAIRMAN
- GUJARAT ELECTRICITY BOARD & 3 - Respondent(s)
=========================================================
Appearance
:
MR
PRAFUL J BHATT for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 21/09/2011
ORAL ORDER
Leave
to amend the prayer clause, is granted. The necessary amendment be
carried out, forthwith.
Heard
Mr.Praful J. Bhatt, learned counsel for the petitioner.
Notice
returnable on 04.10.2011.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top