Gujarat High Court
Bg vs State on 15 November, 2011
Gujarat High Court Case Information System
Print
CA/10360/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 10360 of 2008
In
SPECIAL
CIVIL APPLICATION No. 9871 of 2008
======================================
BG
EXPLORATION AND PRODUCATIONINDIA LIMITED & 1 - Petitioners
Versus
STATE
OF GUJARAT & 4 - Respondents
======================================
Appearance
:
MR ND NANAVATY, SENIOR ADVOCATE WITH MS PRIYANKA BHAGMAR
WITH MR SUDHIR M MEHTA for Applicants.
MR
SUNIT SHAH, GP for Respondent Nos. 1 3.
None for Respondent
No. 4.
MR HARIN P RAVAL for Respondent No.
5.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
and
HONOURABLE
MR.JUSTICE RAJESH H.SHUKLA
Date
: 04/09/2008
ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE K.A.PUJ)
The
applicants original petitioners have filed this Civil
Application praying for an amendment in Special Civil Application
No.9871 of 2008.
Other
side has no objection if the amendment is granted by this Court
subject to their right to file reply to the amended petition.
In
the above view of the matter, the amendment as prayed for is
granted. The applicants are hereby directed to carry out the
amendment on or before 10.09.2008. This Civil Application is
accordingly disposed of. Sd/-
[K. A. PUJ, J.]
Sd/-
[RAJESH H. SHUKLA,
J.]
Savariya
Top