Gujarat High Court
Ks vs Union on 3 March, 2011
Gujarat High Court Case Information System
Print
CA/7804/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 7804 of 2005
In
SPECIAL
CIVIL APPLICATION No. 3440 of 2003
=========================================================
KS
VAIDYA & 15 - Petitioner(s)
Versus
UNION
OF INDIA & 3 - Respondent(s)
=========================================================
Appearance
:
MR
GM JOSHI for
Petitioner(s) : 1 - 16.
MR JITENDRA MALKAN for Respondent(s) :
1,
MR MRUGEN K PUROHIT for Respondent(s) : 2, 4,
None for
Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 03/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Amendment
application is allowed. The petitioners permitted to carry out the
amendment within two weeks. Thereafter, three weeks’ time is allowed
to the learned counsel for respondents to file affidavit-in-rejoinder
to the amended petition. Learned Counsel for the petitioners shall
supply amended copy of the petition to respondents. Main matter is
adjourned to 7.4.2011.
This
Civil Application stands disposed of accordingly.
(V.M.Sahai,
J.)
Sreeram. (G.B.Shah,
J.)
Top