Gujarat High Court
Joitiben vs Officer on 16 April, 2011
Gujarat High Court Case Information System
Print
CA
7182/2005 Order dated 12/08/2005
1
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 7182 of 2005
In
SPECIAL
CIVIL APPLICATION No. 1696 of 2003
===========================================
JOITIBEN
WD/O HIRALAL VANABHAI & 10 - Petitioner(s)
Versus
OFFICER
ON SPECIAL DUTY (LAND ACQUISITION) UNIT NO.1 - Respondent(s)
===========================================
Appearance
:
MR
GM AMIN for
Petitioner No(s).: 1,2,3,
4,5,6,7,8,9,10,11.
MR
HL JANI, AGP for
Respondent No(s).:
1.
======================================================================
CORAM
:
HONOURABLE
MR.JUSTICE KSHITIJ R.VYAS
and
HONOURABLE
MR.JUSTICE AKSHAY H.MEHTA
Date
: 12/08/2005
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE AKSHAY H.MEHTA)
This
is an application seeking amendment to the main petition. We have
heard Mr. GM Amin, learned advocate for the applicant and Mr. HL
Jani, Ld. AGP for opponent no. 1. We have also perused the contents
of the application. Mr. Jani has no objection if the amendment is
granted. Hence, this application is allowed. Amendment as prayed for
is granted. The applicant to carry out the amendment in the main
petition on or before 31st August, 2005.
[
Kshitij R Vyas, J. ]
[
Akshay H Mehta, J. ]
*
Pansala.
Top