Gujarat High Court
Ajay vs State on 18 February, 2010
Gujarat High Court Case Information System
Print
CA/1879/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 1879 of 2010
In
SPECIAL
CIVIL APPLICATION No. 13203 of 2004
=========================================================
AJAY
ALLOY CAST PVT. LTD. - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BHARAT T RAO for
Petitioner(s) : 1,
MR JK SHAH, ASST GOVERNMENT PLEADER for
Respondent(s) : 1,
MR PR NANAVATI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 18/02/2010
ORAL
ORDER
Heard.
In view of the averments made in the application, Civil Application
is allowed in terms of para 5(B) subject to the rights of the
respondents opposing the amendment on merits also. Main matter to
come up for hearing on 25.02.2010.
(K.S.
JHAVERI, J.)
Divya//
Top