Gujarat High Court Case Information System
Print
CA/5171/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 5171 of 2011
In
SPECIAL
CIVIL APPLICATION No. 4472 of 2009
=========================================================
GUJARAT
WORKING CLASS UNION THROUGH GENERAL SECRETARY - Petitioner(s)
Versus
HOECHST
MARION ROUSEEL LIMITED & 4 - Respondent(s)
=========================================================
Appearance
:
MR
GM JOSHI for
Petitioner(s) : 1,
MR KM PATEL, SR. ADVOCATE with MR VARUN K.PATEL
for Respondent(s) : 1 - 3.
MR NIRAL R MEHTA for Respondent(s) :
4,
None for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 02/05/2011
ORAL
ORDER
Heard
learned advocates appearing on behalf of respective parties.
This
application is filed by applicant with a prayer to permit applicant
to amend cause title as during pendency of petition, names of
respondent Nos.1 to 3 have undergone change and new names are
mentioned in para 2 of application.
Considering
averments made in this application supported with affidavit, prayer
made in para 4(a)(i), (ii) and (iii) is granted. Therefore, let cause
title is to be amended accordingly.
Accordingly,
present application is disposed of.
Learned
Senior Advocate Mr. K.M. Patel with learned advocate Mr. Varun K.
Patel is appearing on behalf of newly added respondents.
[H.K.
RATHOD, J.]
#Dave
Top