Gujarat High Court
Atul vs State on 16 December, 2010
Gujarat High Court Case Information System
Print
CA/15780/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 15780 of 2010
In
SPECIAL
CIVIL APPLICATION No. 23591 of
2005
=========================================================
ATUL
LTD. & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
NANAVATI
ASSOCIATES for
Petitioner(s) : 1 - 2.
GOVERNMENT PLEADER for Respondent(s) :
1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 16/12/2010
ORAL
ORDER
The
applicants, original petitioners, seek amendment in the main
petition. By virtue of this amendment, the applicants seek addition
of certain documents, averments, grounds and prayers in the main
petition.
This
application is ALLOWED, subject to objections and
opposition by the learned Counsel for the respondents, in the main
petition, including the question of limitation and delay. It would
be OPEN for the respondents to FILE
further affidavit, to the amended petition. This application is
disposed of, accordingly.
(AKIL
KURESHI, J.)
Umesh/
Top