Gujarat High Court High Court

Gujarat vs Hoechst on 2 May, 2011

Gujarat High Court
Gujarat vs Hoechst on 2 May, 2011
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5171/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 5171 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 4472 of 2009
 

 


 

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

 

GUJARAT
WORKING CLASS UNION THROUGH GENERAL SECRETARY - Petitioner(s)
 

Versus
 

HOECHST
MARION ROUSEEL LIMITED & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GM JOSHI for
Petitioner(s) : 1, 
MR KM PATEL, SR. ADVOCATE with MR VARUN K.PATEL
for Respondent(s) : 1 - 3. 
MR NIRAL R MEHTA for Respondent(s) :
4, 
None for Respondent(s) :
5, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 02/05/2011 

 

ORAL
ORDER

Heard
learned advocates appearing on behalf of respective parties.

This
application is filed by applicant with a prayer to permit applicant
to amend cause title as during pendency of petition, names of
respondent Nos.1 to 3 have undergone change and new names are
mentioned in para 2 of application.

Considering
averments made in this application supported with affidavit, prayer
made in para 4(a)(i), (ii) and (iii) is granted. Therefore, let cause
title is to be amended accordingly.

Accordingly,
present application is disposed of.

Learned
Senior Advocate Mr. K.M. Patel with learned advocate Mr. Varun K.
Patel is appearing on behalf of newly added respondents.

[H.K.

RATHOD, J.]

#Dave

   

Top