Gujarat High Court
Antala vs Reserve on 5 March, 2010
Gujarat High Court Case Information System
Print
CA/1905/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 1905 of 2010
In
SPECIAL
CIVIL APPLICATION No. 337 of 2010
=========================================
ANTALA
JETHALAL RAVJIBHAI - Petitioner(s)
Versus
RESERVE
BANK OF INDIA & 2 - Respondent(s)
=========================================
Appearance :
MR
AM PAREKH for Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5,
1.2.6, 1.2.7, 1.2.8, 1.2.9, 1.2.10, 1.2.11, 1.2.12,1.2.13
MR AMAR
N BHATT for Respondent(s) : 1,
MR. A.J. DESAI ASSISTANT GOVERNMENT
PLEADER for Respondent(s) : 2,
MR RR TRIVEDI for Respondent(s) :
3,
=========================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 05/03/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Heard
learned counsel for the petitioner. Prayer for amendment is allowed.
Amendment be incorporated in the main petition and fresh sets be
supplied within a week. Civil Application stands disposed of.
Post
main petition on 16.3.2010.
(S.J.Mukhopadhaya,
C.J.)
(Akil
Kureshi, J.)
*/Mohandas
Top