Gujarat High Court
Gujarat vs State on 4 August, 2008
Gujarat High Court Case Information System
Print
CA/9028/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9028 of 2008
In
SPECIAL
CIVIL APPLICATION No. 2912 of 2008
======================================
GUJARAT
STATE RETIRED AGRICULTURAL EMPLOYEES ASSO. & 18 - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
======================================
Appearance
:
MR RJ OZA for Petitioner(s) : 1
- 19.
Ms. ASMITA PATEL, ASST. GOVERNMENT PLEADER for Respondent(s)
: 1 - 2.
MR HS MUNSHAW for Respondent(s) :
3,
======================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH H. SHUKLA
Date
: 04/08/2008
ORAL
ORDER
Heard.
The present civil application is filed for seeking permission to
amend the memo of Special Civil Application No. 2912 of 2008.
By
consent, the present application stands allowed. Prayer in terms of
para 5(A) is granted. Learned advocate Mr. R.J. Oza for the
petitioner is directed to carry out the amendment and serve the
amended copy to the other side within 15 days. No order as to costs.
(Rajesh
H. Shukla, J.)
(hn)
Top