Gujarat High Court High Court

Shailly vs State on 5 August, 2011

Gujarat High Court
Shailly vs State on 5 August, 2011
Author: Mr.S.J.Mukhopadhaya, Mr.Justice J.B.Pardiwala,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4393/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 4393 of 2011
 

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

 

SHAILLY
CONSTRUCTION PVT LTD THRO.POA DEVDUTT RAMESHBHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AJ YAGNIK for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 2 - 3. 
MR DIPEN A
DESAI for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.B.PARDIWALA
		
	

 

 
 


 

Date
: 05/08/2011 

 

 
 
ORAL
ORDER

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

Taking
into consideration the fact that the High Level Committee has now
rejected the proposal of one time settlement given by the petitioner
and prima facie, as it appears to be on technical ground, we allow
the draft amendment petition filed by petitioner challenging the
decision of the High Level Committee. The petitioner is allowed to
make appropriate amendment in the prayer and the pleadings as made in
the draft amendment petition.

Counsel
for the respondent State is allowed two weeks’ time to file reply
affidavit.

Post
the matter on 25.8.2011.

(S.J.MUKHOPADHAYA,CJ)

(J.B.PARDIWALA,J)

pathan

   

Top