Gujarat High Court
Shankarlal vs State on 15 September, 2008
Gujarat High Court Case Information System
Print
CA/1082220/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 10822 of 2008
In
SPECIAL
CIVIL APPLICATION No. 21121 of 2006
============================================
SHANKARLAL
GANGARAM THAKKAR - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
============================================
Appearance
:
M/S TRIVEDI
& GUPTA for Petitioner(s) : 1,
MR SUNIT
SHAH, GOVT. PLEADER WITH MR VIPUL MISTRY ASST. GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 15/09/2008
ORAL
ORDER
Leave
to amend the prayer clause.
Heard
learned advocates appearing for the parties.
This
Civil Application is for amendment as stated in various paragraphs of
this application.
Having
perused the application for amendment, it is analogous and relevant
to the subject of main petition and considering the above aspects, I
deem it just and proper to grant the prayer in terms of paragraph 3.
Civil
Application is allowed accordingly.
[ANANT
S. DAVE, J.]
//smita//
Top