Gujarat High Court Case Information System
Print
CA/11436/2007 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 11436 of 2007
In
SPECIAL
CIVIL APPLICATION No. 24659 of 2005
=========================================================
KUMARI
MINABEN CHANDRAKANT POTA - Petitioner(s)
Versus
JAMNAGAR
MUNICIPAL CORPN. THR' ITS COMMISSIONER - Respondent(s)
=========================================================
Appearance
:
MR
HASIT H JOSHI for
Petitioner(s) : 1,
MR
AR THACKER for
Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 03/09/2007
ORAL
ORDER
1. Heard
learned advocate Mr.H.H.Joshi for the applicant and learned advocate
Mr.A.R.Thakkar for respondent.
2. In
the present civil application, the prayer is made to allow the draft
amendment in the main petition.
3. Considering
the averments made in the application and the submissions made by
both the learned advocates, draft amendment is allowed as prayed for
in the present civil application, with a direction to the applicant
to carry out the same within a period of one week from today and
supply the amended copy of petition to the respondent. Accordingly,
present civil application is disposed of.
4. It
is open for the respondent to file affidavit in reply, if they so
desire, against the amended portion of the petition.
(H.K.RATHOD,J.)
(vipul)
Top