Gujarat High Court
Bb vs Collector on 12 August, 2008
Bench: K.M.Thaker
CA/13987/1999 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 13987 of 1999 In SPECIAL CIVIL APPLICATION No. 2447 of 1998 ========================================================= BB SHAH - Petitioner(s) Versus COLLECTOR - Respondent(s) ========================================================= Appearance : MR JAYANT P BHATT for Petitioner(s) : 1, MR KJ DWIVEDI ASSISTNAT GOVERNMENT PLEADER for Respondent(s) : 1, ========================================================= CORAM : HONOURABLE MR.JUSTICE K.M.THAKER Date : 12/08/2008 ORAL ORDER
By
this application,the applicant has made request for permission to
amend the petition. Earlier order dated 7.7.2008 was passed issuing
notice. In response to the notice, Mr. K.J. Dwivedi, learned
Assistant Government Pleader appears and submits that the opponent
has no objection, if the applicant is allowed to amend the petition.
Permission
as prayed for is granted. The applicant is permitted to amend the
petition. The applicant shall carry out the amendment on or before
22.8.2008 and serve copy of the amended memo to the learned Assistant
Government Pleader. It would be open for the opponent to file
affidavit dealing with the amendment.
(K.M.THAKER,
J.)
ynvyas