Gujarat High Court
Antala vs Reserve on 5 March, 2010
Gujarat High Court Case Information System Print CA/1905/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION - FOR AMENDMENT No. 1905 of 2010 In SPECIAL CIVIL APPLICATION No. 337 of 2010 ========================================= ANTALA JETHALAL RAVJIBHAI - Petitioner(s) Versus RESERVE BANK OF INDIA & 2 - Respondent(s) ========================================= Appearance : MR AM PAREKH for Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6, 1.2.7, 1.2.8, 1.2.9, 1.2.10, 1.2.11, 1.2.12,1.2.13 MR AMAR N BHATT for Respondent(s) : 1, MR. A.J. DESAI ASSISTANT GOVERNMENT PLEADER for Respondent(s) : 2, MR RR TRIVEDI for Respondent(s) : 3, ========================================= CORAM : HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA and HONOURABLE MR.JUSTICE AKIL KURESHI Date : 05/03/2010 ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Heard
learned counsel for the petitioner. Prayer for amendment is allowed.
Amendment be incorporated in the main petition and fresh sets be
supplied within a week. Civil Application stands disposed of.
Post
main petition on 16.3.2010.
(S.J.Mukhopadhaya,
C.J.)
(Akil
Kureshi, J.)
*/Mohandas
Top