Gujarat High Court
Weldecor vs Deputy on 28 January, 2010
Gujarat High Court Case Information System
Print
CA/664/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 664 of 2010
in
SPECIAL
CIVIL APPLICATION No.9381 of 2004
with
SPECIAL
CIVIL APPLICATION No.9381 of
2004
=========================================================
WELDECOR
CERAMIC - Petitioner(s)
Versus
DEPUTY
ENGINEER & 1 - Respondent(s)
=========================================================
Appearance
:
MR
MRUGEN K PUROHIT for
Petitioner(s) : 1,
MR MANISH K KAJI for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 28/01/2010
COMMON
ORAL ORDER
Heard.
In view of the averments made in the application, the same is
allowed in terms of paragraph Nos.4(A) and 4(B). Necessary amendment
be carried out forthwith. The application stands disposed of
accordingly.
(K.S.
Jhaveri, J)
ORDER
IN SPECIAL CIVIL APPLICATION No.9381 of 2004
Subject
to the rights of the respondents
to file reply to the amended petition, issue fresh
Rule to the newly substituted party, returnable on 17th
February 2010. The
formal service of notice of Rule is waived by learned
advocate for the
respondents.
(K.S.
Jhaveri, J)
Aakar
Top