Gujarat High Court
Arpita vs Union on 20 October, 2008
Gujarat High Court Case Information System
Print
CA/12312/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION-FOR AMENDMENT No.12312 of 2008
In
SPECIAL
CIVIL APPLICATION No.5066 of 2008
===================================================
ARPITA
ROADLINES - Petitioner(s)
Versus
UNION
OF INDIA & 2 - Respondent(s)
===================================================
Appearance
:
MR RK PATEL for Petitioner(s) :
1,
None for
Respondent(s) : 1 - 2.
MRS MAUNA M
BHATT for Respondent(s) :
3,
===================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 20/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
This
application seeks amendment of the main petition being Special Civil
Application No.5066 of 2008 by insertion as per proposed draft as
mentioned in Paragraph No.4 of the application.
Heard
learned advocates appearing for the applicant and the opponents. In
absence of any objection to the amendment being granted the Civil
Application is allowed. Amendment as proposed to be carried out on or
before 14.11.2008. Application stands disposed of accordingly.
Sd/-
[D. A.
MEHTA, J]
Sd/-
[SMT.
ABHILASHA KUMARI,J]
Bhavesh*
Top