Gujarat High Court High Court

Dr.Swati vs State on 12 May, 2010

Gujarat High Court
Dr.Swati vs State on 12 May, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13679/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13679 of 2009
 

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


 

DR.SWATI
VIJAY MEHTA LECTURER & LADY MEDICAL OFFICE - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
RAJESH K SHAH for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 2 - 3. 
MR DHAVAL M
BAROT for Respondent(s) : 2, 
MR DAXESH T DAVE for Respondent(s) :
4 - 5. 
MR HARSHADRAY A DAVE for Respondent(s) : 6, 
DELETED for
Respondent(s) :
7, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
    Date : 12/05/2010 

 

 
ORAL
ORDER

Draft
amendment granted. The learned counsel for the petitioner shall carry
out the amendment accordingly.

Notice
to the newly added party respondent returnable on 14.05.2010.

Direct
Service is permitted today.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top