Gujarat High Court High Court

Shahid vs Union on 8 July, 2008

Gujarat High Court
Shahid vs Union on 8 July, 2008
Bench: D.A.Mehta And Devani, Harsha Devani
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/386/2006	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 386 of 2006
 

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


 

SHAHID
IBRAHIM DAWOOD M/S VARUN SEACON LTD - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 5 - Respondent(s)
 

=========================================
 
Appearance : 
MR
BHARAT T RAO for Petitioner(s) : 1, 
None for
Respondent(s) : 1, 
MR RJ OZA for Respondent(s) : 2 - 4. 
NOTICE
SERVED BY DS for Respondent(s) : 5, 
RULE SERVED for Respondent(s)
: 6, 
MR SAMIR B BUNDELA for Respondent(s) :
6, 
==========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 08/07/2008 

 

 
 
ORAL
ORDER

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

The
learned advocate for respondent authority prays for time to tender
affidavit in-reply to the amendment carried out by the petitioner.
Permission granted. The same shall be filed on or before 15th
July, 2008.

[D.A.MEHTA,
J.]

[HARSHA
DEVANI, J.]

parmar*