Gujarat High Court
Hemantsinh vs Commissioner on 18 August, 2010
Gujarat High Court Case Information System
Print
CA/10919/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 10919 of 2005
In
SPECIAL
CIVIL APPLICATION No. 706 of 2003
==============================================================
HEMANTSINH
NARSINH JHALA - Petitioner(s)
Versus
COMMISSIONER
OF POLICE AHMEDABAD CITY & 1 - Respondent(s)
==============================================================
Appearance
:
MR
PK PANCHOLI for
Petitioner(s) : 1,
None for Respondent(s) : 1,
GOVERNMENT
PLEADER for Respondent(s) :
2,
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 25/10/2005
ORAL
ORDER
Heard
learned counsel for the parties. In view of the averments made in the
application, the application is allowed in terms of Para-5(b). It is
clarified that the said amendment shall be subject to all rights of
the respondents to raise preliminary objections regarding this
amendment. The application stands disposed of accordingly.
(K.
S. JHAVERI, J.)
pravin/
*
Top