Gujarat High Court High Court

Rajnikant vs Principal on 11 August, 2008

Gujarat High Court
Rajnikant vs Principal on 11 August, 2008
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/29015/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION NO. 29015 OF 2007
 

======================================
 

RAJNIKANT
LAVJIBHAI CHAUDHARI & ORS. - Petitioner(s)
 

Versus
 

PRINCIPAL
DISTRICT JUDGE- MEHSANA & ANR. - Respondent(s)
 

======================================
 
Appearance : 
Mr.
K. G. Pandit for Petitioner(s) : 1 - 4. 
Mr. J. B. Pardiwala for
Respondent(s) : 1 - 2. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.H.SHUKLA
		
	

 

 
 


 

Date
: 11/08/2008 

 

 
ORAL
ORDER

Mr.

K. G. Pandit, learned Advocate for the petitioners, and Mr. J. B.
Pardiwala, learned Advocate for the respondents, state that the
pleadings are complete. However, Mr. Pandit states that as the
amendment has not been granted, the same may be allowed and some time
may be granted to carry out the amendment.

By
consent, the amendment is granted. Mr. Pandit is directed to carry
out the amendment within a week. The matter is adjourned to 21st
September, 2008.

[Rajesh
H. Shukla, J.]

kamlesh*

   

Top