Gujarat High Court High Court

Satyendrabhai vs State on 15 October, 2008

Gujarat High Court
Satyendrabhai vs State on 15 October, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/1204820/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 12048 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 8189 of 2008
 

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


 

SATYENDRABHAI
KHUSHALBHAI PATEL & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

============================================ 
Appearance
: 
MR AB
MUNSHI for Petitioner(s) : 1 - 2. 
MR HEMANT
MACKWANA ASST. GOVERNMENT PLEADER for Respondent(s) : 1, 
None for
Respondent(s) : 2 - 3. 
============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 15/10/2008 

 

ORAL
ORDER

This
Civil Application is filed with following prayers:

8(a)
grant this Civil Application and permit the applicants to amend the
aforesaid petition as indicated in Annexure-‘B’ hereto;

(b)
pass such other and further order or orders as may be deemed just and
expedient in the facts and circumstances of the case.

Having
heard learned advocates appearing for the parties and in view of the
averments made in paras 3 to 7, this Civil Application for amendment
is allowed.

The
draft amendment to be carried out forthwith and the same is treated
as part and parcel of the petition.

[ANANT
S. DAVE, J.]

//smita//

   

Top