Gujarat High Court
Messrs vs Union on 22 October, 2008
Gujarat High Court Case Information System
Print
SCA/4421/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No.4421 of 2008
===================================================
MESSRS
WALKMAN WORLD & 1 - Petitioner(s)
Versus
UNION
OF INDIA & 2 - Respondent(s)
===================================================
Appearance
:
MR PARESH M DAVE for Petitioner(s)
: 1 - 2.
MR HARIN P RAVAL for Respondent(s) : 1 -
3.
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 22/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
Learned
advocate for the petitioners seeks permission to amend the prayer
clause as per proposed draft. Permission is granted. Amendment to be
carried out on or before 24.10.2008. Matter to come up on 12.11.2008.
Sd/-
[D. A.
MEHTA, J]
Sd/-
[SMT.
ABHILASHA KUMARI,J]
***
Bhavesh*
Top