Gujarat High Court Case Information System
Print
MCA/2339/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION No. 2339 of 2010
In
SPECIAL
CIVIL APPLICATION No. 8386 of 2010
=========================================
JYOSHNABEN
W/O SUKALBHAI MAKODIA - Applicant(s)
Versus
STATE
OF GUJARAT & 2 - Opponent(s)
=========================================
Appearance :
MR
HEMANT K MAKWANA for Applicant(s) : 1,
GOVERNMENT PLEADER for
Opponent(s) : 1,
None for Opponent(s) : 2 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 01/09/2010
ORAL
ORDER
This
application has been filed by the applicant – original
petitioner for correction in the surname of the applicant.
This
Court vide order dated 27.8.2010 passed in main Special Civil
Application, whereby the order of detention dated 7.6.2010 passed by
the respondent No.2 – Police Commissioner, Rajkot City, is
quashed and set aside, wherein the name of the applicant is
JYOSHNABEN
W/O SUKALBHAI MAKODIA instead
of JYOSHNABEN W/O SUKALBHAI
BHABHOR. Therefore,
office is directed to read the name of the applicant –
petitioner as JYOSHNABEN
W/O SUKALBHAI BHABHOR
instead of JYOSHNABEN W/O SUKALBHAI MAKODIA, in the judgment and
order
dated 27.8.2010 as well as for the purpose of Farad.
With
the aforesaid direction, the Misc. Civil Application stands disposed
of.
(Z.K.
SAIYED, J.)
ynvyas
Top