Gujarat High Court High Court

Vimal vs State on 3 February, 2011

Gujarat High Court
Vimal vs State on 3 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12855/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 12855 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 10966 of 2010
 

 
=================================================


 

VIMAL
KUMAR B RATHOD - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=================================================
 
Appearance : 
MR
GAJENDRA P BAGHEL for Petitioner(s) : 1, 
MS KRINA P CALLA, AGP for
Respondent(s) : 1, 
None for Respondent(s) : 2, 
MR DC DAVE for
Respondent(s) : 3, 
MR MANAN A SHAH for Respondent(s) :
4, 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

 
 


 

Date
: 03/02/2011  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Taking
into consideration the nature of the case, the petition for amendment
is allowed. The same be treated as part of the main petition.

This
Civil Application stands disposed of.

[S.

J. MUKHOPADHAYA, CJ.]

[K.

M. THAKER, J.]

sundar/-

   

Top