Gujarat High Court
Rameshchandra vs Union on 27 September, 2010
Gujarat High Court Case Information System
Print
SCA/148/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 148 of 2009
=========================================================
RAMESHCHANDRA
HIRALAL PARMAR - Petitioner(s)
Versus
UNION
OF INDIA-THROUGH UNDER SECRETARY-MINISTRY OF HOME & 1 -
Respondent(s)
=========================================================
Appearance
:
MR
DN PANDYA for
Petitioner(s) : 1,
MR MK VAKHARIA for Respondent(s) : 1,
MRS
SUMAN KHARE for Respondent(s) : 1,
GOVERNMENT PLEADER for
Respondent(s) : 2,
None for Respondent(s) : 2.2.1,2.2.2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 27/09/2010
ORAL
ORDER
The
matter is notified for orders.
However, the
amendment is not made by petitioner. Learned advocate Mr.Pandya for
petitioner submitted that in view of affidavit filed by petitioner,
now, there is no need to amend the petition.
In view of
same, the matter be notified for admission on 7.10.2010.
(H.K.RATHOD,J.)
(vipul)
Top