Gujarat High Court High Court

Reliance vs Kutiyana on 30 April, 2010

Gujarat High Court
Reliance vs Kutiyana on 30 April, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3579/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3579 of 2010
 

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


 

RELIANCE
COMMUNICATIONS LIMITED & 1 - Petitioner(s)
 

Versus
 

KUTIYANA
NAGARPALIKA THROUGH CHIEF OFFICER & 2 - Respondent(s)
 

========================================= 
Appearance
: 
MR SN
SOPARKAR, SR. ADVOCATE with MR AMAR N BHATT
for Petitioner(s) : 1 -
2. 
None for Respondent(s) : 1 -
3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

                              and
		
	
	 
		 
		 
			 

HONOURABLE
			MS. JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 30/04/2010 

 

 
ORAL
ORDER

(Per :

HONOURABLE MS. JUSTICE H.N.DEVANI)

1. Learned
advocate for the petitioners has tendered draft amendment.

2. Amendment
is allowed in terms of the draft.

3. The
petitioners are directed to supply amended copy of the memo of
petition.

4. After
amended copy of the memo of petition is supplied, rule returnable on
18th June, 2010. Direct Service is permitted.

(
D.A. Mehta, J. ) ( Harsha Devani, J. )

hki

   

Top