Gujarat High Court
Kesarben vs Babulal on 3 June, 2008
Gujarat High Court Case Information System
Print
SCR.A/1060/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CRIMINAL APPLICATION No. 1060 of 2008
=========================================================
KESARBEN
JESANGJI W/O LATE JESANGJI GABHAJI & 1 - Applicant(s)
Versus
BABULAL
JAMNADAS PATEL & 3 - Respondent(s)
=========================================================
Appearance
:
MS
SRUSHTI A THULA for
Applicant(s) : 1 - 2.
None for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE Z.K.SAIYED
Date
: 03/06/2008
ORAL
ORDER
Leave
to amend the prayer clause. Amendment to be carried out forthwith.
Draft
Amendment tendered today is hereby allowed. Amendment to be carried
out within two days.
Notice
to the other side returnable on 17/06/2008. Meanwhile, there shall
be interim-relief in terms of Paragraph 9 (C) of the application.
D.S.
Permitted.
(Z.K.SAIYED,
J.)
sompura
Top