Gujarat High Court High Court

Surendra vs Gujarat on 23 September, 2008

Gujarat High Court
Surendra vs Gujarat on 23 September, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/706020/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 7060 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 5989 of 2001
 

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

 

SURENDRA
G. SHAH - Petitioner(s)
 

Versus
 

GUJARAT
ELECTRICITY BOARD & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
RD DAVE for
Petitioner(s) : 1, 
MR
MD PANDYA for
Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	  
Date : 23/09/2008 

 

 
ORAL
ORDER

Heard.

In
view of the averments made in the application, the prayer made in the
application deserves to be granted and the same is hereby granted.
The amendment in the cause-title shall be carried out accordingly.

The
main matter is fixed for hearing in the first week of February, 2009.

The
application stands disposed of accordingly.

The
office is directed to issue fresh notice to the newly added
respondent returnable in the first week of February, 2009.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top