Gujarat High Court
Rajkumar vs State on 9 February, 2010
Gujarat High Court Case Information System
Print
CA/1435/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 1435 of 2010
In
SPECIAL
CIVIL APPLICATION No. 4869 of 2001
=========================================================
RAJKUMAR
SILK WEAVING MILLS LTD - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
NIRAD D BUCH for
Petitioner(s) : 1,MR YASH N NANAVATY for Petitioner(s) : 1,
MR
RASHESH A RINDANI AGP for Respondent(s) : 1,
None for
Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 09/02/2010
ORAL
ORDER
Heard.
In view of the averments made in the application, the same is allowed
in terms of paragraph No. 6(B). Necessary amendment be carried out
forthwith. The application stands disposed of accordingly.
(K.S.JHAVERI,
J.)
ORDER
IN SPECIAL CIVIL APPLICATION NO. 4869 OF 2001
Subject
to the rights of the respondents to file reply to the amended
petition, issue fresh Rule to the newly substituted party,
returnable on 24.02.2010. The formal service of notice of Rule
is waived by learned advocate for the respondents.
(K.S.JHAVERI,
J.)
niru*
Top