Gujarat High Court High Court

M/S vs Union on 11 March, 2010

Gujarat High Court
M/S vs Union on 11 March, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3142/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3142 of 2010
 

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


 

M/S
ADANI POWER LIMITED & 1 - Petitioner(s)
 

Versus
 

UNION
OF INDIA, THROUGH SECRETARY, MINISTRY OF FINANCE & 3 -
Respondent(s)
 

=========================================
 
Appearance : 
MR
KB TRIVEDI, SR. ADVOCATE with MR VIKRAM NANKANI with MR RAKESH GUPTA
for M/S TRIVEDI & GUPTA for
Petitioners 
None for Respondent(s) : 1 -
4. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 11/03/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MS.JUSTICE H.N.DEVANI)

Learned
advocate for the petitioners has tendered draft amendment.
Amendment is allowed in terms of the draft. The same shall be
carried out forthwith.

Heard
Mr.K.B.Trivedi, learned Senior Advocate with Mr.Vikram Nankani,
learned advocate with Mr.Rakesh Gupta, learned advocate for the
petitioners.

After
the amendment is carried out, Issue Notice returnable on 1st
April 2010.

Direct
Service is permitted.

[D.A.MEHTA,
J.]

[HARSHA
DEVANI, J.]

parmar*

   

Top