Gujarat High Court High Court

Shree vs Commissioner on 25 May, 2011

Gujarat High Court
Shree vs Commissioner on 25 May, 2011
Author: R.M.Chhaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 


	C/SCA/6715/2011
	                                                                    
	   ORDER

 

 


 
	  
	  
		 
			 

IN
			THE HIGH COURT OF GUJARAT AT AHMEDABAD
		
	

 


 


 


 


 


SPECIAL
CIVIL APPLICATION  No 6715 of 2011
 


 


 
	  
	  
		 
			 

 

			
		
	

 

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

 


 
	  
	  
		 
			 

SHREE
			RAHUL @ CHAKO S/O RAMSING BHAI VIHOL....Petitioner(s)
		
	
	 
		 
			 

 Versus
			
			
		
	
	 
		 
			 

COMMISSIONER
			OF POLICE  &  2....Respondent(s)
		
	

 

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

Appearance:
 

MR
HEMANT B RAVAL for MR CHETAN B RAVAL as ADVOCATE for the
Petitioner(s) No. 1
 

MR
HK PATEL, AGP for the RESPONDENT(s) No. 2
 

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

 


 
	  
	 
	  
		 
			 

CORAM: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 


Date
: 25/05/2011
 


ORAL
ORDER

(PER
: HONOURABLE MR.JUSTICE R.M.CHHAYA)

Leave to amend. The petitioner
is directed to supply a fresh copy of the petition, after carrying
out the amendment.

Rule. To be listed for final
hearing in its turn.

Direct Service is permitted.

(R.

M CHHAYA,J)

A.R.G.

NAIR

Page
1 of 1

   

Top