Gujarat High Court High Court

Ajay vs State on 18 February, 2010

Gujarat High Court
Ajay vs State on 18 February, 2010
Author: Ks Jhaveri,&Nbsp;
   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