Gujarat High Court Case Information System
Print
SCA/666/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 666 of 2010
With
SPECIAL
CIVIL APPLICATION No. 667 of 2010
With
SPECIAL
CIVIL APPLICATION No. 668 of 2010
With
SPECIAL
CIVIL APPLICATION No. 669 of 2010
=========================================
SANGHVI
DHIRAJLAL GAGALDAS, THROUGH POA MEHTA HIMMATLAL
Versus
STATE
OF GUJARAT AND OTHERS
=========================================
Appearance
:
MR SP MAJMUDAR for Petitioner,
MR GIRISH B THAKER for Petitioner, MR SHAKTI S JADEJA for
Petitioner.
MS MOXA THAKKAR, AGP for Respondent No.1.
None for
Respondent Nos.2 - 4.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 31/03/2010
ORAL
ORDER
1. Learned
counsel, Mr.Majmudar, has submitted draft amendment to amend the
petitions and learned AGP has objection to allowing the proposed
amendment. The petitions are required to be heard for admission,
since even Notice is as yet not ordered to be issued and learned AGP
has only appeared on advance copy. However, she has produced today
an affidavit in reply of respondent no.2 and learned counsel for the
petitioner proposes to file rejoinder to that.
2. Therefore,
for completing pleadings and for hearing of the prayer for amendment
as also for admission, the hearing is adjourned to 15th
April 2010, by consent.
(D.H.Waghela,
J.)
*malek
Top