Gujarat High Court
Shahid vs Union on 8 July, 2008
Bench: D.A.Mehta And Devani, Harsha Devani
SCA/386/2006 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 386 of 2006 ========================================== SHAHID IBRAHIM DAWOOD M/S VARUN SEACON LTD - Petitioner(s) Versus UNION OF INDIA & 5 - Respondent(s) ========================================= Appearance : MR BHARAT T RAO for Petitioner(s) : 1, None for Respondent(s) : 1, MR RJ OZA for Respondent(s) : 2 - 4. NOTICE SERVED BY DS for Respondent(s) : 5, RULE SERVED for Respondent(s) : 6, MR SAMIR B BUNDELA for Respondent(s) : 6, ========================================== CORAM : HONOURABLE MR.JUSTICE D.A.MEHTA and HONOURABLE MS.JUSTICE H.N.DEVANI Date : 08/07/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE D.A.MEHTA)
The
learned advocate for respondent authority prays for time to tender
affidavit in-reply to the amendment carried out by the petitioner.
Permission granted. The same shall be filed on or before 15th
July, 2008.
[D.A.MEHTA,
J.]
[HARSHA
DEVANI, J.]
parmar*