Gujarat High Court
Bhanuprasad vs State on 5 July, 2011
Gujarat High Court Case Information System
Print
SCA/16742/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16742 of 2010
=========================================================
BHANUPRASAD
B PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
KB PUJARA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1 -
2.
MR PREMAL R JOSHI for Respondent(s) : 3,
MS ROOPAL R PATEL
for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 05/07/2011
ORAL
ORDER
Learned
Advocate Mr.Premal Joshi submitted that now in his place, learned
advocate Ms.Roopal Patel is appearing on behalf of respondent No.3
and therefore, his name may be deleted.
Accordingly,
name of learned advocate Mr.Joshi as appearing on behalf of
respondent No.3 is deleted from array of parties. The Registry of
take necessary steps accordingly.
At the request of learned advocate Ms.Roopal Patel, the matter is
adjourned to 11.7.2011.
The
Registry to notify Civil Application (St.) No.6350/2011 along with
present matter on the next date of hearing.
[
H.K.RATHOD, J. ]
(vipul)
Top