Gujarat High Court
– 2 vs Mr on 23 October, 2008
Gujarat High Court Case Information System
Print
CA/12590/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 12590 of 2008
In
SPECIAL
CIVIL APPLICATION No. 1114 of 2000
======================================
MOHAMMED
ISMAIL KARABHAI &
Versus
COLLECTOR
& others
======================================
Appearance :
MR
SV PARMAR for Petitioner(s) : 1 - 2.
MR
RM CHHAYA for Respondent(s) : 1,
Mr.
Vipul Mistry, Assistant Government Pleader, for respondent
No.2
======================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 23/10/2008
ORAL
ORDER
Leave
to amend is granted.
Having
heard the learned counsel for the parties, this Civil Application for
amendment is allowed. Draft amendment appended to the Civil
Application be carried out forthwith.
(ANANT
S. DAVE, J.)
(swamy)
Top