Gujarat High Court High Court

Ks vs Union on 3 March, 2011

Gujarat High Court
Ks vs Union on 3 March, 2011
Author: V. M. G.B.Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/7804/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 7804 of 2005
 

In


 

SPECIAL
CIVIL APPLICATION No. 3440 of 2003
 

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

 

KS
VAIDYA & 15 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GM JOSHI for
Petitioner(s) : 1 - 16. 
MR JITENDRA MALKAN for Respondent(s) :
1, 
MR MRUGEN K PUROHIT for Respondent(s) : 2, 4, 
None for
Respondent(s) :
3, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE G.B.SHAH
		
	

 

				Date
: 03/03/2011 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)

Amendment
application is allowed. The petitioners permitted to carry out the
amendment within two weeks. Thereafter, three weeks’ time is allowed
to the learned counsel for respondents to file affidavit-in-rejoinder
to the amended petition. Learned Counsel for the petitioners shall
supply amended copy of the petition to respondents. Main matter is
adjourned to 7.4.2011.

This
Civil Application stands disposed of accordingly.

 

								(V.M.Sahai,
J.)
 

 


 

Sreeram.							(G.B.Shah,
J.)

    

 
	   
      
      
	    
		      
	   
      
	  	    
		   Top