Gujarat High Court
Firozkhan vs State on 2 September, 2011
Gujarat High Court Case Information System
Print
SCA/21092/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 21092 of 2005
With
SPECIAL
CIVIL APPLICATION No. 21557 of 2005
With
SPECIAL
CIVIL APPLICATION No. 21649 of 2005
With
SPECIAL
CIVIL APPLICATION No. 22644 of 2005
==============================================================
FIROZKHAN
NASRATKHAN NAGORI - Petitioner(s)
Versus
STATE
OF GUJARAT THR' DIRECTOR & 2 - Respondent(s)
==============================================================
Appearance
:
MR
GM AMIN for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) :
1,
NOTICE NOT RECD BACK for Respondent(s) : 2,
MR DHAVAL M
BAROT for Respondent(s) :
3,
=====================================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 27/12/2005
ORAL
ORDER
Leave
to amend the Cause Title and join the Gujarat Water Resources
Development Corporation Limited, Gandhinagar as party-respondent.
S.O.to
24.01.2006.
Sd/-
(
D.H.WAGHELA, J.)
(KMG
Thilake)
Top