Gujarat High Court High Court

Amrish vs Commission on 23 November, 2010

Gujarat High Court
Amrish vs Commission on 23 November, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12673/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 12673 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 2419 of 2009
 

In
 


SPECIAL
CIVIL APPLICATION No. 12295 of 2009
 

 


 

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


 

AMRISH
N PATEL, MEMBER - JAN SANGARSH MANCH - Petitioner(s)
 

Versus
 

COMMISSION
OF INQUIRY & 1 - Respondent(s)
 

=================================================
 
Appearance : 
MR
MUKUL SINHA for Petitioner(s) : 1, 
None for Respondent(s) : 1, 
MR
KB TRIVEDI, ADVOCATE GENERAL with Ms SANGEETA VISHEN, AGP for
Respondent(s) : 2, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 23/11/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

This
application is preferred bringing on record the developments as taken
place during pendency of the case. It is stated that the appellant
moved before the Inquiry Commission pursuant to this Court’s
observations, but the same has been rejected by the Commission. For
the said reason, a prayer has been made to amend the prayer as sought
for in the draft amendment petition.

Having
heard the learned counsel for the parties, and taking into
consideration the nature of the case, we allow the application and
thus allow the appellant to amend the prayer. All the statements
made in the draft amendment petition shall be treated as a part of
the pleading of the appellant.

This
Civil Application stands disposed of.

The
learned Advocate General may obtain instructions in the light of the
recent order passed by Commission.

Post
the matter on 15th December, 2010.

[S.J.

MUKHOPADHAYA, CJ.]

[AKIL
KURESHI, J.]

Sundar/*

   

Top