Gujarat High Court High Court

Bansal vs Gujarat on 16 December, 2010

Gujarat High Court
Bansal vs Gujarat on 16 December, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/14119/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 14119 of 2010
 

In
SPECIAL CIVIL APPLICATION No. 14109 of 2010
 

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


 

BANSAL
INFRACON LIMITED - Petitioner(s)
 

Versus
 

GUJARAT
MARITIME BOARD THROUGH VICE CHAIRMAN AND - Respondent(s)
 

=================================================
 
Appearance : 
MRTUSHARPHEMANI
for Petitioner(s) : 1, 
MR PR NANAVATI for Respondent(s) :
1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 16/12/2010 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Having
heard Counsel for the petitioner and being satisfied that the State
of Gujarat is a necessary party, we allow the applicant to implead
the State of Gujarat through Secretary, Department of Port and
Transport, Gandhinagar, as set out in paragraph no.3 as party
respondent no.2 to the writ petition.

Counsel
for the petitioner will serve a copy of the Paper Book on the learned
Advocate General showing the State of Gujarat as party respondent
no.2 to the writ petition.

So
far as amendment of prayer is concerned, having heard counsel for the
appellant, we allow the prayer for amendment set out in sub-para no.2
of paragraph no.3 of this application. Civil Application stands
disposed of.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top