Gujarat High Court High Court

Deepsinh vs District on 8 July, 2011

Gujarat High Court
Deepsinh vs District on 8 July, 2011
Author: H.K.Rathod,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/2152/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 2152 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 17181 of 2004
 

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

 

DEEPSINH
G RATHOD - Petitioner(s)
 

Versus
 

DISTRICT
DEVELOPMENT OFFICER & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
NS SHETH for
Petitioner(s) : 1, 
MR KM PARIKH for Respondent(s) : 1, 
MR AL
SHARMA AGP for Respondent(s) : 2, 
None for Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 08/07/2011 

 

 
 
ORAL
ORDER

1. Heard
learned advocate Mr.J.M.Patel with learned advocate Mr.N.S.Sheth on
behalf of applicant – original petitioner, learned advocate
Mr.K.M.Parikh for respondent No.1 and learned AGP Mr.Sharma for
respondent No.3.

2. This
application is made with a prayer to permit applicant to amend main
SCA No.17181 of 2004.

3. Against
that, serious objection has been raised by respondent No.1 by filing
affidavit-in-reply which is at Page-51.

4. Therefore,
in light of this background and keeping in mind that in main SCA,
Rule has been issued by this Court on 14.6.2005
and matter is pending for final hearing. Therefore, present Civil
Application is ordered to be heard along with SCA No.17181 of 2004.

[
H.K.RATHOD, J. ]

(vipul)

   

Top