Gujarat High Court
Gujarat vs Natwarlal on 22 February, 2010
Gujarat High Court Case Information System
Print
SCA/1161/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1161 of 2010
=========================================================
GUJARAT
HOUSING BOARD & 1 - Petitioners
Versus
NATWARLAL
JAGJIVAN MADIA & 2 - Respondents
=========================================================
Appearance :
MR
HS MUNSHAW for
Petitioners : 1 - 2.
None for Respondents : 1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 22/02/2010
ORAL
ORDER
Draft
amendment is granted. The same shall be carried out within one week
from today. Shri Munshaw, learned advocate for petitioners seeks time
after making submissions on merits of the matter in view of the
judgment reported in case of Allahabad Bank & Anr. Vs. All India
Allahabad Bank Retired Employees Asso., reported in 2010 (1) GLR
(NOC). Time as sought for is granted. Matter is kept, at his request,
on 03.03.2010.
(S.R.BRAHMBHATT,
J.)
pallav
Top