Gujarat High Court High Court

Joitiben vs Officer on 16 April, 2011

Gujarat High Court
Joitiben vs Officer on 16 April, 2011
Author: Kshitij R.Vyas,&Nbsp;Honourable H.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA
	 7182/2005         Order  dated 12/08/2005                      
	                      1

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 7182 of 2005
 

In


 

SPECIAL
CIVIL APPLICATION No. 1696 of 2003
 

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

JOITIBEN
WD/O HIRALAL VANABHAI & 10 - Petitioner(s)
 

Versus
 

OFFICER
ON SPECIAL DUTY (LAND ACQUISITION) UNIT NO.1 - Respondent(s)
 

=========================================== 
Appearance
:  
MR
GM AMIN for
Petitioner No(s).: 1,2,3, 
4,5,6,7,8,9,10,11. 
MR
HL JANI, AGP  for
Respondent No(s).:
1. 
======================================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KSHITIJ R.VYAS
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE AKSHAY H.MEHTA
		
	

 

 
 


 

Date
: 12/08/2005 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE AKSHAY H.MEHTA)

This
is an application seeking amendment to the main petition. We have
heard Mr. GM Amin, learned advocate for the applicant and Mr. HL
Jani, Ld. AGP for opponent no. 1. We have also perused the contents
of the application. Mr. Jani has no objection if the amendment is
granted. Hence, this application is allowed. Amendment as prayed for
is granted. The applicant to carry out the amendment in the main
petition on or before 31st August, 2005.

[
Kshitij R Vyas, J. ]

[
Akshay H Mehta, J. ]

*
Pansala.

   

Top