Gujarat High Court
Manojkumar vs State on 8 October, 2010
Gujarat High Court Case Information System
Print
CA/10444/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 10444 of 2010
In
SPECIAL
CIVIL APPLICATION No. 1326 of 1999
=========================================================
MANOJKUMAR
KANTILAL DAVE - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MS
MEGHA JANI for
Petitioner(s) : 1,
Ms.MANISHA NARSINGHANI, ASST GOVERNMENT PLEADER
for Respondent(s) : 1,
None for Respondent(s) : 2 - 4.
MR HS
MUNSHAW for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 08/10/2010
ORAL
ORDER
RULE.
Service of rule is waived by Ms.Manisha Narsinghani, learned
Assistant Government Pleader for respondent no.1 and Mr.H.S. Munshaw,
learned advocate for respondent no.5. For the contents of the
application and the submissions made by the learned advocate the
Civil Application is allowed. Rule is made absolute. Amendment to be
carried out during the course of the day. It is reported that the
main matter is already on today’s final hearing board at serial
no.20.
(RAVI
R. TRIPATHI, J.)
karim
Top