Gujarat High Court
Damor vs State on 24 June, 2008
Gujarat High Court Case Information System
Print
SCA/19070/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 19070 of 2007
=========================================================
DAMOR
GODALBHAI ARJANBHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
JOY MATHEW for
Petitioner(s) : 1,
MR JK SHAH ASSISTANT GOVERNMENT PLEADER for
Respondent(s) : 1,
MR UM SHASTRI for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date : 24/06/2008
ORAL
ORDER
At
the request of Mr. Joy Mathew, learned counsel for the petitioner,
the District Development Officer, Panchmahals, is made party
respondent no. 4 to the petition. The necessary amendment in the
cause title may be effected forthwith.
Notice
to the newly added respondent no. 4 which is waived by learned
advocate Mr. U. M. Shastri. List the matter tomorrow i.e 25th
June, 2008. The learned counsel for the newly added respondent no. 4,
may take instructions positively, from the respondent no. 4, by
tomorrow.
[Smt.
Abhilasha Kumari, J.]
/phalguni/
Top