Gujarat High Court
Kalpesh vs State on 17 February, 2011
Gujarat High Court Case Information System
Print
SCA/1889/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1889 of 2011
With
SPECIAL
CIVIL APPLICATION No. 1938 of
2011
=========================================================
KALPESH
J PATEL & 14 - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
CHIRAG B PATEL for
Petitioner(s) : 1 - 15.
GOVERNMENT PLEADER for Respondent(s) :
1,
None for Respondent(s) : 2 -
6.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 17/02/2011
ORAL
ORDER
Shri
Chirag B. Patel, learned advocate appearing for the petitioners
submits that the matter being S.C.A. No.1889 of 2011 is concerned, he
would be filing the requisite power of attorney and accordingly the
cause title and vakalatnama would be amended.
Notice
for final disposal, returnable on 1st
March, 2011. Direct service is permitted.
(S.R.BRAHMBHATT,
J.)
Pankaj
Top