Gujarat High Court High Court

Paschim vs Authorised on 11 January, 2011

Gujarat High Court
Paschim vs Authorised on 11 January, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15299/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15299 of
2010 
 
=================================================
 

PASCHIM
PETROCHEM LTD - Petitioner(s)
 

Versus
 

AUTHORISED
OFFICER - KOTAK MAHINDRA BANK LTD - Respondent(s)
 

================================================= 
Appearance
: 
MR
VISHWAS K SHAH for Petitioner(s) : 1, 
None for Respondent(s) :
1, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

Date
: 11/01/2011 

 

ORAL
ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

This
case has been listed at the instance of counsel for the petitioner,
who pointed out a typographical error in the order dated 23.12.2010.
This Court after hearing the parties while rejected the prayer of the
petitioner to delete the respondents as parties to the petition as
set out in paragraph no.3 of the Civil Application No.14561 of 2010,
allowed the petitioner to carry out the amendment. However, in the
order of rejection of prayer for deletion of respondents, in 4th
paragraph, it is typed that the same is allowed. We accordingly
order to read the word `rejected’ in place of the word `allowed’ in
the 3rd line of the 4th paragraph of the order dated 23.12.2010. The
said order shall stand modified to the extent above. Certified copy,
if any, issued be corrected accordingly. Speaking to minutes stands
disposed of.

(S.J.

MUKHOPADHAYA, C.J.)

(K.M.

THAKER, J.)

[sn
devu] pps

   

Top