Gujarat High Court
Kiritkumar vs State on 10 May, 2011
Gujarat High Court Case Information System
Print
CA/5670/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 5670 of 2011
In
SPECIAL
CIVIL APPLICATION No. 3920 of 2011
=========================================================
KIRITKUMAR
C DAVE & 484 - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH CHIEF SECRETARY & 4 - Respondent(s)
=========================================================
Appearance
:
MR
SANJAY SUTHAR FOR MR NK MAJMUDAR
for
Petitioner(s) : 1 - 485.
MR MAULIK G NANAVATI, ASSTT.GOVERNMENT
PLEADER for Respondent(s) : 1,
None for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 10/05/2011
ORAL
ORDER
This
application has been filed for deletion of the names of certain
petitioners in Special Civil Application No.3920 of 2011. The
deponent is one Jagdishchandra Natvarlal Shukla, who is not one of
the persons whose names are to be deleted. The persons, whose names
are sought to be deleted, have filed Vakalatnamas and, therefore, are
petitioners in Special Civil Application No.3920 of 2011. If the
concerned petitioners want their names to be deleted, they may
approach this Court by filing separate applications.
List
on 13.06.2011.
(Smt.Abhilasha
Kumari, J.)
(sunil)
Top