Gujarat High Court
Mohanlal vs Union on 29 April, 2010
Gujarat High Court Case Information System
Print
SCA/3538/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3538 of 2010
===================================
MOHANLAL
MANJIBHAI SORATHIA ALIAS BAMBHANIA & 3 - Petitioners
Versus
UNION
OF INDIA & 1 - Respondents
===================================
Appearance
:
MR
NV ANJARIA for Petitioners.
NOTICE SERVED for Respondent Nos.1 -
2.
MS ARCHANA U AMIN for Respondent No.1.
===================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 29/04/2010
ORAL ORDER
Despite
the order passed by this Court on 15.04.2010 in Civil Application
No.3615 of 2010, the amendment in the main petition is still not
carried out and notice to the newly joined party is not issued.
Hence, the petitioner is directed to carry out the amendment
forthwith and notice
be issued to the newly joined party making it returnable on
07.05.2010.
D.S. permitted.
Sd/-
[K. A. PUJ, J.]
Savariya
Top