Gujarat High Court High Court

Dipak vs Securities on 23 March, 2011

Gujarat High Court
Dipak vs Securities on 23 March, 2011
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3516/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 3516 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 13765 of 2010
 

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

 

DIPAK
J PANCHAL & 1 - Petitioner(s)
 

Versus
 

SECURITIES
AND EXCHANGE BOARD OF INDIA & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
HASIT DILIP DAVE for
Petitioner(s) : 1 - 2. 
MS DHARMISHTA RAVAL for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 23/03/2011 

 

ORAL
ORDER

The
opponent has filed affidavit opposing the Civil Application seeking
amendment in the petition.

Learned
counsel for the applicant-petitioner has submitted that the reply
affidavit has been served today. He, has, therefore, prayed for
time.

Stand
over to 31 st
March, 2011.

(K.M.THAKER,
J.)

Amit

   

Top