Gujarat High Court
Ramanbhai vs Gujarat on 23 February, 2010
Gujarat High Court Case Information System
Print
CA/8329/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 8329 of 2009
In
LETTERS PATENT APPEAL No. 162 of 2005
In
SPECIAL CIVIL APPLICATION No. 3382 of 1990
=============================================
RAMANBHAI
CHATURBHAI PATEL - Petitioner(s)
Versus
GUJARAT
ELECTRICITY BOARD NOW UTTAR GUJARAT VIJ CO LTD - Respondent(s)
=============================================
Appearance :
MR
DS VASAVADA for Petitioner(s) : 1,
None for Respondent(s) :
1,
=============================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 23/02/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
petitioner prays for and allowed to substitute Gujarat Electricity
Board with Uttar Gujarat Vij Company Ltd. as party respondent to the
appeal.
Notice
be issued in appeal to the newly impleaded respondent. Direct
service is permitted.
Civil
Application stands disposed of.
(S.J.
MUKHOPADHAYA, C.J.)
(ANANT
S. DAVE, J.)
[sn
devu] pps
Top