CA/7487/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD CIVIL APPLICATION No. 7487 of 2008 In SPECIAL CIVIL APPLICATION No. 899 of 2008 With CIVIL APPLICATION No. 7488 of 2008 In SPECIAL CIVIL APPLICATION No. 5107 of 2008 To CIVIL APPLICATION No. 7490 of 2008 In SPECIAL CIVIL APPLICATION No. 824 of 2008 ================================================= LALJIBHAI KADVABHAI SAVALIYA & 67 - Petitioner(s) Versus RELIANCE GAS TRANSPORTATION INFRASTRUCTURE LIMITED & 4 - Respondent(s) ================================================= Appearance : MR NM KAPADIA for Petitioner(s) : 1 - 68. MR KEYUR GANDHI for NANAVATI ASSOCIATES for Respondent (s) : 1, MR SUNIT SHAH GOVERNMENT PLEADER for Respondent(s) : 2 -3, MR HARIN P RAVAL for Respondent(s) : 4 -5, ================================================= CORAM : HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH and HONOURABLE MR.JUSTICE D.H.WAGHELA Date : 07/07/2008 ORAL ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
Rule.
Mr Keyur Gandhi for Nanavati Associates waives service of Rule for
respondent No.1. Mr Sunit Shah, learned Government Pleader waives
service of Rule for respondent Nos.2 and 3. Mr Harin Raval, learned
Assistant Solicitor General waives service of Rule for respondent
Nos.4 and 5.
These
applications for amendment of the memo of the four petitions being
Special Civil Application Nos.824, 899, 4321 and 5107 of 2008 are
allowed in terms of prayer (A). Rule is made absolute in each
application with no order as to costs.
The
applications accordingly stand disposed of.
(M.S.
SHAH, Actg.C.J.)
(D.H.
WAGHELA, J.)
zgs/-