Gujarat High Court
Krishnaprasad vs State on 6 December, 2010
Gujarat High Court Case Information System
Print
SCA/15050/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15050 of 2010
=========================================================
KRISHNAPRASAD
MAGANBHAI PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT - THROUGH SECRETARY & 6 - Respondent(s)
=========================================================
Appearance
:
MR
BM MANGUKIYA for
Petitioner(s) : 1,MS BELA A PRAJAPATI for Petitioner(s) : 1,
None
for Respondent(s) : 1 -
7.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 06/12/2010
ORAL
ORDER
As
the petition is filed without signature of the learned advocate, the
same cannot be considered to be filing in the eye of law and hence,
it is dismissed. However, liberty is reserved in favour of the
petitioner to file fresh petition for the same relief.
Further,
the Registry is directed to allow the petitioner to withdraw the
annexures from this petition so that typing of the same can be
avoided.
(RAVI
R.TRIPATHI, J.)
omkar
Top