Gujarat High Court Case Information System
Print
SCA/271/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 271 of 2008
=========================================================
JAGAT
FOODS PRIVATE LIMITED - Petitioner(s)
Versus
G
I D C THRO' CHAIRMAN & M.D. & 3 - Respondent(s)
=========================================================
Appearance
:
MR
BD KARIA for
Petitioner(s) : 1,
MR MB GANDHI for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE C.K.BUCH
Date
: 03/03/2008
ORAL
ORDER
Draft
amendment tendered today by Mr.B.D.Karia, learned Advocate for the
petitioner is ordered to be taken on record. According to learned
Advocate for the petitioner, after the service of Notice of present
petition, the present petitioner has been served with fresh bill and
amount of Rs.40,000/- has been deposited with the Registry of this
Court in compliance of the order passed by this Court dated
21/01/2008.
Having
considered the totality, the draft amendment tendered today is
allowed. Necessary correction in the petition shall be carried out in
the petition and respondent be served with the amened copy of the
petition and to be listed for admission hearing on 25/03/2008.
Interim relief granted earlier to continue till then.
(C.K.BUCH,
J.)
sompura
Top