Gujarat High Court High Court

Gopal vs State on 1 August, 2011

Gujarat High Court
Gopal vs State on 1 August, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8282/2011	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 8282 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 6998 of 2011
 

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

GOPAL
KRISHNA GAS AGENCY THRO' PROP. AMIRBHAI RAMBHAI BHEDA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 2 - Respondent(s)
 

=====================================================
 
Appearance : 
Mr.Kunal Shah
for MR BA SURTI for Petitioner(s) :
1, 
Mr.Rashesh Rindani,learned Assistant Government Pleader for
Respondent(s) : 1 -
3. 
=====================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 01/08/2011 

 

 
 
ORAL
ORDER

1. Rule.

Mr.Rashesh Rindani, learned Assistant Government Pleader, waives
service of notice of Rule for the respondents.

2. This
application has been filed with the prayer to permit amendment of the
Memorandum of Special Civil Application No.6998 of 2011 and to add
certain annexures as detailed in paragraph 2 of the application and
prayer paragraph 4(B) thereof.

3. Heard
Mr.Kunal Shah, learned advocate for Mr.B.A.Surti, learned advocate
for the applicant (origami petitioner) and Mr.Rashesh Rindani,
learned Assistant Government Pleader for the respondents.

4. It
is submitted by the learned advocate for the applicant that the
applicant is desirous of adding certain grounds in the Memorandum of
the application as the said grounds and documents proposed to be
annexed would supplement the averments made in the petition.

5. Mr.Rashesh
Rindani, learned Assistant Government Pleader has not raised any
objection to amendment of the petition, as prayed for.

6. Looking
to the nature of the amendment, the prayers made in the application
deserve to be granted.

7. The
requirement of filing an affidavit with this application is dispensed
with.

8. The
application is allowed. The applicant is permitted to amend the
Memorandum of Special Civil Application No.6998 of 2011, within a
period of one week from today, as per the amendment proposed in
paragraph 2 of the application and prayer paragraph 4(B) thereof.

9. The
application is allowed in the above terms. Rule is made absolute,
accordingly. There shall be no orders as to costs.

(Smt.Abhilasha Kumari,J)

arg

   

Top