Gujarat High Court High Court

Messrs vs Union on 22 October, 2008

Gujarat High Court
Messrs vs Union on 22 October, 2008
Author: D.A.Mehta,&Nbsp;Honble Smt. Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/4421/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No.4421 of 2008
 


 


 

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

MESSRS
WALKMAN WORLD & 1 - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 2 - Respondent(s)
 

=================================================== 
Appearance
: 
MR PARESH M DAVE for Petitioner(s)
: 1 - 2. 
MR HARIN P RAVAL for Respondent(s) : 1 -
3. 
===================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
			 

 

			
		
		 
			 

           
			and
		
	
	 
		 
			 

 

			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 


Date
: 22/10/2008 

 


 ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)

Learned
advocate for the petitioners seeks permission to amend the prayer
clause as per proposed draft. Permission is granted. Amendment to be
carried out on or before 24.10.2008. Matter to come up on 12.11.2008.

Sd/-

[D. A.

MEHTA, J]

Sd/-

[SMT.

ABHILASHA KUMARI,J]

***

Bhavesh*

   

Top