Gujarat High Court High Court

Avani vs Mamlatdar on 30 June, 2008

Gujarat High Court
Avani vs Mamlatdar on 30 June, 2008
Bench: Z.K.Saiyed
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

CA/6590/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 6590 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 8080 of 2008
 

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


 

AVANI
ASHOKBHAI HARAN - Petitioner(s)
 

Versus
 

MAMLATDAR
& 3 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
KETAN D SHAH for Petitioner(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE Z.K.SAIYED
		
	

 

 
 


 

Date
: 30/06/2008 

 

 
 
ORAL
ORDER

Heard
the learned advocate Mr.Ketan D.Shah and learned AGP Mr.Makwana.
Mr.Makwana. Learned AGP stated that Government has no objection, if
the amendment is allowed. Accordingly, this application is hereby
allowed. Amendment to be carried out within 10 days. Application is
disposed of.

(Z.K.SAIYED,
J.)

ashish//