Gujarat High Court
Ranjit vs Union on 19 July, 2010
Gujarat High Court Case Information System
Print
CA/4396/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 4396 of 2010
In
SPECIAL
CIVIL APPLICATION No. 10289 of 2008
=========================================
RANJIT
SINGH D. RANDHAWA - Petitioner(s)
Versus
UNION
OF INDIA & 1 - Respondent(s)
=========================================
Appearance :
MRS
SWATI SOPARKAR for
Petitioner(s) : 1,
MRS MAUNA M BHATT for Respondent(s) : 1,
None
for Respondent(s) : 2,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 19/07/2010
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)
Learned
advocate for the applicant is permitted to place additional documents
on record in support of the application.
The
matter to come up on 26th July 2010.
[D.A.MEHTA,
J.]
[HARSHA
DEVANI, J.]
parmar*
Top