Gujarat High Court High Court

Bhikhabhai vs State on 30 April, 2010

Gujarat High Court
Bhikhabhai vs State on 30 April, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4691/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 4691 of 2010
 

WITH


 

SPECIAL
CIVIL APPLICATION No. 7373 of 1999
 

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

 

BHIKHABHAI
JETHABHAI BHOI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
UI VYAS for
Petitioner(s) : 1, 
MRS KRINA CALLA AGP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 30/04/2010 

 

 
 
ORAL
ORDER

Heard.

In view of the averments made in the application, the same is allowed
in terms of paragraph No. 6(B) subject
to the rights of the respondents to file reply to the amended
petition.

Necessary amendment be carried out forthwith. The application
stands disposed of accordingly.

Main
matter to be listed for hearing on 06.05.2010.

(K.S.JHAVERI,
J.)

niru*

   

Top