Gujarat High Court
Ujala vs Dakshin on 10 February, 2010
Gujarat High Court Case Information System
Print
SCA/8719/2004 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8719 of 2004
=========================================================
UJALA
DYEING AND PRINTING MILLS PVT. LTD. - Petitioner(s)
Versus
DAKSHIN
GUJARAT VIJ CO.LTD., & 1 - Respondent(s)
=========================================================
Appearance
:
NANAVATI
ASSOCIATES for
Petitioner(s) : 1,
RULE SERVED for Respondent(s) : 1,
MS LILU K
BHAYA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 10/02/2010
ORAL
ORDER
Since
the substitution of the nomenclature of the Gujarat Electricity Board
has already been carried out, the Registry is directed to list the
matter for final hearing on 17th
February 2010.
(K.S.
Jhaveri, J)
Aakar
Top