Gujarat High Court High Court

Atul vs State on 16 December, 2010

Gujarat High Court
Atul vs State on 16 December, 2010
Author: Akil Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15780/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 15780 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 23591 of
2005 
=========================================================

 

ATUL
LTD. & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
NANAVATI
ASSOCIATES for
Petitioner(s) : 1 - 2. 
GOVERNMENT PLEADER for Respondent(s) :
1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

Date
: 16/12/2010 

 

ORAL
ORDER

The
applicants, original petitioners, seek amendment in the main
petition. By virtue of this amendment, the applicants seek addition
of certain documents, averments, grounds and prayers in the main
petition.

This
application is ALLOWED, subject to objections and
opposition by the learned Counsel for the respondents, in the main
petition, including the question of limitation and delay. It would
be OPEN for the respondents to FILE
further affidavit, to the amended petition. This application is
disposed of, accordingly.

(AKIL
KURESHI, J.)

Umesh/

   

Top