Gujarat High Court
Jitendra vs Union on 22 March, 2011
Gujarat High Court Case Information System
Print
CA/3697/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 3697 of 2011
In
LETTERS
PATENT APPEAL No. 2614 of 2010
In
SPECIAL CIVIL APPLICATION No. 5700 of 2010
=========================================================
JITENDRA
NARENDRABHAI SURTI - Petitioner(s)
Versus
UNION
OF INDIA & 3 - Respondent(s)
=========================================================
Appearance
:
MR
RAMNANDAN SINGH for
Petitioner(s) : 1,
None for Respondent(s) : 1,
MR AK CLERK for
Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 22/03/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Heard
learned counsel for the applicant.
This
application for amendment is allowed. Amendment to be carried out
within a week. List the main matter on 5.4.2011. The application
stands disposed of accordingly.
(V.M.Sahai,
J.)
Sreeram. (G.B.Shah,
J.)
Top