Gujarat High Court High Court

Jindal vs Union on 5 February, 2010

Gujarat High Court
Jindal vs Union on 5 February, 2010
Author: Ravi R.Tripathi,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1199/2010	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 1199 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 12063 of 2008
 

 
 
=========================================================

 

JINDAL
SAW LIMITED & 1 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 8 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
R SANTHANAM with MR HARSHADRAY A DAVE
for
Petitioner(s) : 1 - 2. 
MR PS CHAMPANERI, LD. ASSTT. SOLICITOR
GENERAL for Respondent(s) :1-2 
MR RJ OZA for Respondent(s) : 3  
6, 8 & 9 
MS POOJA R GUPAT for M/S TRIVEDI & GUPTA for
Respondent(s) :
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 05/02/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE RAVI R.TRIPATHI)

Heard
learned advocate Mr R. Santhanam with learned
advocate Mr. H A Dave for the applicants. The present application is
filed seeking amendment in the main matter. The prayer sought for is
that –

11[a] To
allow the amendment application and permit the Petitioner to
incorporate the amendments and re-number
the pages and paragraphs of the Petition
and place the same on record for being heard and decided in
accordance with law thereafter.

It
is also prayed that –

11[b] To
permit the Counter and Rejoinder already filed by both sides in SCA
No. 736/2009 as the corresponding Counter and Rejoinder in the
present case, as amended so that additional pleadings are not
required again and the case can be proceeded with after incorporating
amendments as prayed for.

Rule.

Ld. Assistant Solicitor General Mr. P S Champaneri waives service of
rule for respondents nos. 1 and 2, learned advocate Mr. R J Oza
waives service of rule for respondents nos. 3 to 6, 8 and 9 and
learned advocate Ms. Pooja Gupta for M/s. Trivedi & Gupta waives
service of rule for respondent no. 7.

With
a clarification that the learned advocate Mr. R Santhanam appearing
for the applicants does not claim any specific right, flowing from
the averments made in para. 1, the present application is allowed.

Ld.

Advocate for the applicants to supply a fresh memo of the petition
incorporating the amendments on or before 22/2/2010 to the
other-side. After the same is received by the respective learned
advocates
for the contesting parties, they are granted time to file their reply
on or before 22/3/2010. The main matter be listed on 25/3/2010.

The
application stands disposed of accordingly.

Rule
is made absolute.

[
RAVI R. TRIPATHI, J.]

[
J. C. UPADHYAYA, J. ]

*
Pansala.

   

Top