Gujarat High Court High Court

Tribhovan vs State on 21 June, 2011

Gujarat High Court
Tribhovan vs State on 21 June, 2011
Author: Ks Jhaveri,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4154/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 4154 of 2011
 

In


 

CIVIL
APPLICATION - FOR CONDONATION OF DELAY No. 3707 of 2011
 

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

 

TRIBHOVAN
JOITARAM PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH CHIEF SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BS BRAHMBHATT for
Petitioner(s) : 1, 
MS CM SHAH, LD.ASST.GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 21/06/2011
 

ORAL
ORDER

By
way of present application, the applicant has prayed for amendment of
the title clause. However, when the main petition has already been
disposed of, there is no question of amendment of title till the said
petition is revived. Hence, it will not be appropriate to grant
present application at this stage. The application stands disposed of
accordingly.

(K.S.

Jhaveri, J)

Aakar

   

Top