Gujarat High Court Case Information System
Print
CA/11613/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 11613 of 2010
In
SPECIAL
CIVIL APPLICATION No. 9978 of 2006
======================================
MULIBEN
CHHAGANBHAI PARMAR - Petitioner
Versus
THE
SECRETARY & 3 - Respondents
======================================
Appearance :
MR
PK SHUKLA for the Petitioner.
MR NEERAJ SONI, AGP for the
Respondents.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 11/10/2010
ORAL
ORDER
1. Rule.
Mr.Neeraj Soni, learned Assistant Government Pleader waives service
of notice of Rule on behalf of the respondents.
2. With
the consent of the learned advocates appearing on behalf of the
respective parties and in the facts and circumstances of the case,
the present application is taken up for final hearing today.
3. The
present application has been preferred by the applicant –
original petitioner permitting her to amend the main petition as
prayed for.
4. Having
heard the learned advocates appearing on behalf the respective
parties and considering the proposed amendment and nature of
controversy in the main petition, subject to filing reply by the
concerned respondent and without prejudice to the rights and
contentions of the respective parties, the present application is
allowed and the applicant is permitted to amend the main petition as
prayed for. Learned advocate appearing on behalf of the applicant to
carry out the amendment on or before 18/10/2010 and supply fresh memo
of the petition to the respondent on or before 21/10/2010. Rule is
made absolute to the aforesaid extent. No costs.
[M.R.SHAH,J]
*dipti
Top