Gujarat High Court High Court

Excel vs Union on 8 April, 2010

Gujarat High Court
Excel vs Union on 8 April, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/3299/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 3299 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 2260 of 1996
 

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


 

EXCEL
INDUSTRIES LTD & 1 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 3 - Respondent(s)
 

=========================================
 
Appearance : 
MS
MAITHILI D MEHTA for Petitioner(s) : 1 - 2. 
MR MANISH R BHATT for
Respondent(s) : 2 - 4. 
========================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 08/04/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)

By
this application, the applicants seek amendment of the memo of
petition in terms of the draft annexed to the application.

Amendment
is granted in terms of the draft. The same shall be carried out
forthwith.

The
application is, accordingly, allowed.

The
main petition to be listed on 12th April 2010.

[D.A.MEHTA,
J.]

[HARSHA
DEVANI, J.]

parmar*

   

Top