Gujarat High Court High Court

Ranjit vs Union on 19 July, 2010

Gujarat High Court
Ranjit vs Union on 19 July, 2010
Author: D.A.Mehta,&Nbsp;Honourable Ms.Justice H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4396/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 4396 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 10289 of 2008
 

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


 

RANJIT
SINGH D. RANDHAWA - Petitioner(s)
 

Versus
 

UNION
OF INDIA & 1 - Respondent(s)
 

=========================================
 
Appearance : 
MRS
SWATI SOPARKAR for
Petitioner(s) : 1, 
MRS MAUNA M BHATT for Respondent(s) : 1, 
None
for Respondent(s) : 2, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.A.MEHTA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 19/07/2010 

 

 
 
ORAL
ORDER

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

Learned
advocate for the applicant is permitted to place additional documents
on record in support of the application.

The
matter to come up on 26th July 2010.

[D.A.MEHTA,
J.]

[HARSHA
DEVANI, J.]

parmar*

   

Top