Gujarat High Court
Bhuj vs Daxesh on 11 May, 2011
Gujarat High Court Case Information System
Print
CA/5766/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 5766 of 2011
In
LETTERS
PATENT APPEAL No. 777 of 2011
In
SPECIAL
CIVIL APPLICATION No. 4260 of 2011
======================================
BHUJ
MUNICIPALITY - Applicant
Versus
DAXESH
N BHATT & 4 - Respondents
======================================
Appearance
:
MR
BY MANKAD for Applicant.
None for
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 11/05/2011
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
The
present application for amendment is allowed. The applicant is
directed to carry out the amendment forthwith.
Sd/-
[V. M. SAHAI, J.]
Sd/-
[G. B. SHAH, J.]
Savariya
Top