Gujarat High Court Case Information System
Print
SCA/4393/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 4393 of 2011
=========================================================
SHAILLY
CONSTRUCTION PVT LTD THRO.POA DEVDUTT RAMESHBHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
AJ YAGNIK for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 2 - 3.
MR DIPEN A
DESAI for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE J.B.PARDIWALA
Date
: 05/08/2011
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Taking
into consideration the fact that the High Level Committee has now
rejected the proposal of one time settlement given by the petitioner
and prima facie, as it appears to be on technical ground, we allow
the draft amendment petition filed by petitioner challenging the
decision of the High Level Committee. The petitioner is allowed to
make appropriate amendment in the prayer and the pleadings as made in
the draft amendment petition.
Counsel
for the respondent State is allowed two weeks’ time to file reply
affidavit.
Post
the matter on 25.8.2011.
(S.J.MUKHOPADHAYA,CJ)
(J.B.PARDIWALA,J)
pathan
Top