Gujarat High Court High Court

Jagat vs G on 3 September, 2010

Gujarat High Court
Jagat vs G on 3 September, 2010
Author: C.K.Buch,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/271/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 271 of 2008
 

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

 

JAGAT
FOODS PRIVATE LIMITED - Petitioner(s)
 

Versus
 

G
I D C THRO' CHAIRMAN & M.D. & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BD KARIA for
Petitioner(s) : 1, 
MR MB GANDHI for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE C.K.BUCH
		
	

 

 
 


 

Date
: 03/03/2008 

 

ORAL
ORDER

Draft
amendment tendered today by Mr.B.D.Karia, learned Advocate for the
petitioner is ordered to be taken on record. According to learned
Advocate for the petitioner, after the service of Notice of present
petition, the present petitioner has been served with fresh bill and
amount of Rs.40,000/- has been deposited with the Registry of this
Court in compliance of the order passed by this Court dated
21/01/2008.

Having
considered the totality, the draft amendment tendered today is
allowed. Necessary correction in the petition shall be carried out in
the petition and respondent be served with the amened copy of the
petition and to be listed for admission hearing on 25/03/2008.
Interim relief granted earlier to continue till then.

(C.K.BUCH,
J.)

sompura

   

Top