Gujarat High Court
Rathod vs State on 14 June, 2010
Gujarat High Court Case Information System
Print
CA/4958/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 4958 of 2010
In
SPECIAL
CIVIL APPLICATION No. 17844 of 2006
=========================================================
RATHOD
VIPUL BHURSINGH & 6 - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MS
SRUSHTI A THULA for
Petitioner(s) : 1 - 7.
MR JK SHAH AGP for Respondent(s) : 1,
None
for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/06/2010
ORAL
ORDER
Heard.
Looking to the averments made in the application, the same is allowed
in terms of Para-7(B} subject to the right of the opponents to raise
their contentions / objections qua the same. The application stands
disposed of accordingly.
[K.S.
JHAVERI, J.]
Pravin/*
Top