Gujarat High Court High Court

Jay vs Union on 6 October, 2008

Gujarat High Court
Jay vs Union on 6 October, 2008
Author: D.A.Mehta,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1163920/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 11639 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 6463 of 2008
 

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


 

JAY
SOMNATH IRON WORKS - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 1 - Respondent(s)
 

=========================================================
Appearance : 
MR
SN DIVATIA for Petitioner(s) : 1, 
MR MANISH R
BHATT for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 06/10/2008 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

1 This
Application seeks amendment of main petition being Special Civil
Application No. 6463 of 2008 by insertion as per proposed draft
(Annexure-A).

2 Heard
learned Counsel appearing for the applicant and the opponents.
Considering the fact that the opponents have not objected to the
amendment being granted this Civil Application is allowed. Amendment
as proposed to be carried out on or before 20.10.2008. The
Application stands disposed of accordingly.

		Sd/-					Sd/-
 

     
(D.A.Mehta,

J.) (Smt.Abhilasha Kumari, J.)

M.M.BHATT

   

Top