Gujarat High Court
Suyog vs Gujarat on 1 February, 2010
Gujarat High Court Case Information System
Print
CA/875/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 875 of 2010
In
SPECIAL
CIVIL APPLICATION No. 9554 of 2002
WITH
SPECIAL
CIVIL APPLICATION No. 9554 of
2002
=========================================================
SUYOG
FIBRE (INDIA) PRIVATE LIMITED - Petitioner(s)
Versus
GUJARAT
ELECTRICITY BOARD & 3 - Respondent(s)
=========================================================
Appearance
:
MR
DHARMESH V SHAH for
Petitioner(s) : 1,
None for Respondent(s) : 1,
MR RA RINDANI,
LD.ASST.GOVERNMENT PLEADER for Respondent(s) : 2,
MS LILU K BHAYA
for Respondent(s) : 3 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 01/02/2010
COMMON
ORAL ORDER
Heard.
In view of the averments made in the application, the same is
allowed in terms of paragraph Nos.3(a) and 3(b). Necessary amendment
be carried out forthwith. The application stands disposed of
accordingly.
(K.S.
Jhaveri, J)
ORDER
IN SPECIAL CIVIL APPLICATION No.9554 of 2002
Subject
to the right of respondents
to file reply to the amended petition, issue fresh
Rule to the newly substituted party, returnable on 10th
February 2010. The
formal service of notice of Rule is waived by the learned
counsel for the
respective respondents.
(K.S.
Jhaveri, J)
Aakar
Top