Gujarat High Court
Excel vs Union on 8 April, 2010
Gujarat High Court Case Information System
Print
CA/3299/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 3299 of 2010
In
SPECIAL
CIVIL APPLICATION No. 2260 of 1996
=========================================
EXCEL
INDUSTRIES LTD & 1 - Petitioner(s)
Versus
UNION
OF INDIA & 3 - Respondent(s)
=========================================
Appearance :
MS
MAITHILI D MEHTA for Petitioner(s) : 1 - 2.
MR MANISH R BHATT for
Respondent(s) : 2 - 4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HONOURABLE
MS.JUSTICE H.N.DEVANI
Date
: 08/04/2010
ORAL
ORDER
(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)
By
this application, the applicants seek amendment of the memo of
petition in terms of the draft annexed to the application.
Amendment
is granted in terms of the draft. The same shall be carried out
forthwith.
The
application is, accordingly, allowed.
The
main petition to be listed on 12th April 2010.
[D.A.MEHTA,
J.]
[HARSHA
DEVANI, J.]
parmar*
Top