Gujarat High Court
Ashok vs State on 24 February, 2010
Gujarat High Court Case Information System
Print
SCA/1642/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1642 of 2010
=========================================================
ASHOK
J NAYAK - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
BS BRAHMBHATT for
Petitioner : 1,MR HM JADEJA for Petitioner : 1, ........ for
Respondent No.1
MS MANISHA NARSINGHANI ASSTT GOVERNMENT PLEADER
for Respondent:2-3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 24/02/2010
ORAL
ORDER
The
amendment sought to be made in the petition by the application
submitted today is allowed. Petitioner shall carry out the amendment
within a period of one week and place on record a copy of the
amended petition. Thereafter issue NOTICE
returnable on 06.04.2010.
Learned A.G.P. waives service for respondents No. 2 and 3. Direct
service for respondent No.1.
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)
Top