Gujarat High Court
Jay vs Union on 6 October, 2008
Gujarat High Court Case Information System
Print
CA/1163920/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 11639 of 2008
In
SPECIAL
CIVIL APPLICATION No. 6463 of 2008
=========================================================
JAY
SOMNATH IRON WORKS - Petitioner(s)
Versus
UNION
OF INDIA & 1 - Respondent(s)
=========================================================
Appearance :
MR
SN DIVATIA for Petitioner(s) : 1,
MR MANISH R
BHATT for Respondent(s) : 1,
None for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 06/10/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
1 This
Application seeks amendment of main petition being Special Civil
Application No. 6463 of 2008 by insertion as per proposed draft
(Annexure-A).
2 Heard
learned Counsel appearing for the applicant and the opponents.
Considering the fact that the opponents have not objected to the
amendment being granted this Civil Application is allowed. Amendment
as proposed to be carried out on or before 20.10.2008. The
Application stands disposed of accordingly.
Sd/- Sd/-
(D.A.Mehta,
J.) (Smt.Abhilasha Kumari, J.)
M.M.BHATT
Top