Gujarat High Court
Reliance vs Kutiyana on 30 April, 2010
Gujarat High Court Case Information System
Print
SCA/3579/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3579 of 2010
=========================================
RELIANCE
COMMUNICATIONS LIMITED & 1 - Petitioner(s)
Versus
KUTIYANA
NAGARPALIKA THROUGH CHIEF OFFICER & 2 - Respondent(s)
=========================================
Appearance
:
MR SN
SOPARKAR, SR. ADVOCATE with MR AMAR N BHATT
for Petitioner(s) : 1 -
2.
None for Respondent(s) : 1 -
3.
=========================================
CORAM
:
HONOURABLE
MR. JUSTICE D.A.MEHTA
and
HONOURABLE
MS. JUSTICE H.N.DEVANI
Date
: 30/04/2010
ORAL
ORDER
(Per :
HONOURABLE MS. JUSTICE H.N.DEVANI)
1. Learned
advocate for the petitioners has tendered draft amendment.
2. Amendment
is allowed in terms of the draft.
3. The
petitioners are directed to supply amended copy of the memo of
petition.
4. After
amended copy of the memo of petition is supplied, rule returnable on
18th June, 2010. Direct Service is permitted.
(
D.A. Mehta, J. ) ( Harsha Devani, J. )
hki
Top