Gujarat High Court Case Information System
Print
CA/3572/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 3572 of 2009
In
SPECIAL
CIVIL APPLICATION No. 3359 of 2003
=========================================
CHOTALIA
MAHESH MANJIBHAI - Petitioner(s)
Versus
GUJARAT
AGRO - INDUSTRIES CORPORATION LIMITED - Respondent(s)
=========================================
Appearance
:
MR TR
MISHRA for
Petitioner(s) : 1,
MS PJ DAVAWALA for Respondent(s) :
1,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 17/09/2010
ORAL
ORDER
1. Rule.
Ms. Davawala, learned advocate
appearing on behalf of the respondent waives service of notice of
Rule on behalf of the respondent.
In
the facts and circumstances of the case and with the consent of
learned advocates appearing on behalf of respective parties, present
application is taken up for final hearing today.
2. Present
application has been preferred by the applicant original
petitioner to permit the applicant to carry out the amendment in the
main petition.
3. Having
heard learned advocates appearing on behalf of the respective parties
and as the application is not opposed and subject to filing of the
reply by the respondent to the amended petition, present application
is allowed and applicant is permitted to amend the main Special Civil
Application No. 3359/2003 as prayed for. Applicant to carry out the
amendment in the main petition on or before 24th
September 2010. Rule is made
absolute to the aforesaid extent. No costs.
(M.R.
Shah, J.)
*menon
Top