Gujarat High Court High Court

Muktaben vs State on 21 July, 2011

Gujarat High Court
Muktaben vs State on 21 July, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5367/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 5367 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 7348 of
2000 
 
=========================================================


 

MUKTABEN
JAYSUKHLAL PATIRA & 4 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
Appearance : 
MR
AJ PATEL for
Petitioner(s) : 1 - 5. 
GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 21/07/2011 

 

 
 
ORAL
ORDER

Rule.

The applicants have taken out the application for production of
documents on record of the main matter. The applicants’ application
has not been objected by the learned advocate for the respondents,
reserving rights to assail those documents on all grounds available.
In view of this, the application is allowed in terms of Para- 6(B).
Rule made absolute to the aforesaid extent. No
costs.

(S.R.BRAHMBHATT,
J.)

Pankaj

   

Top