Gujarat High Court
Dhirajgiri vs State on 25 November, 2010
Gujarat High Court Case Information System
Print
SCA/12833/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 12833 of 2010
With
SPECIAL
CIVIL APPLICATION No. 12904 of 2010
With
SPECIAL
CIVIL APPLICATION No. 13060 of 2010
=====================================
DHIRAJGIRI
BHUPATGIRI GOSWAMI - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=====================================
Appearance
:
MR BIPIN I MEHTA for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2,
=====================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 05/10/2010
ORAL
ORDER
1.0 Heard
learned advocate Mr. Mehta for the petitioner. He seeks permission
to implead Kodinar Nagar Palika as a party respondent.
2.0 Permission
is granted. Amendment shall be carried out during the course of the
day.
2.1 Notice
returnable on 15th October 2010.
Direct service is permitted. It will be open for the learned
advocate for the petitioner to effect direct service by Registered
Post Acknowledgment Due at the cost of the petitioner.
[
Ravi R. Tripathi, J. ]
hiren
Top