Gujarat High Court High Court

Bhuj vs Rajesh on 11 May, 2011

Gujarat High Court
Bhuj vs Rajesh on 11 May, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5767/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 5767 of 2011
 

In


 

LETTERS
PATENT APPEAL No. 776 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 3676 of 2011
 

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

BHUJ
MUNICIPALITY - Applicant
 

Versus
 

RAJESH
AMRUTLAL AATHA & 1 - Respondents
 

====================================== 
Appearance
: 
MR
BY MANKAD for Applicant.  
None for
Respondents. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

 
 


 

Date
: 11/05/2011 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

The
present application for amendment is allowed. The applicant is
directed to carry out the amendment forthwith.

Sd/-

[V.

M. SAHAI, J.]

Sd/-

[G.

B. SHAH, J.]

Savariya

   

Top