Gujarat High Court
Samsadbegam vs Gujarat on 2 February, 2010
Gujarat High Court Case Information System
Print
CA/957/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 957 of 2010
In
SPECIAL
CIVIL APPLICATION No. 6760 of 2004
=========================================================
SAMSADBEGAM
MOHMADIQUBAL BELIM - Petitioner(s)
Versus
GUJARAT
ELECTRICITY BOARD & 1 - Respondent(s)
=========================================================
Appearance
:
MR
UI VYAS for
Petitioner(s) : 1,
MS LILU K BHAYA for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 02/02/2010
ORAL
ORDER
Heard.
In view of the averments made in the application, the same is allowed
in terms of paragraph Nos. 2(A) and 2(B). Necessary amendment be
carried out forthwith. The application stands disposed of
accordingly.
(K.S.JHAVERI,
J.)
ORDER
IN SPECIAL CIVIL APPLICATION NO. 6760 OF 2004
Subject
to the rights of the respondents to file reply to the amended
petition, issue fresh Rule to the newly substituted party,
returnable on 17.02.2010. The formal service of notice of Rule
is waived by learned advocate for the respondents.
(K.S.JHAVERI,
J.)
niru*
Top