Gujarat High Court
Satendra vs State on 4 October, 2010
Gujarat High Court Case Information System
Print
CA/11602/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 11602 of 2010
In
SPECIAL
CIVIL APPLICATION No. 7966 of 2010
======================================
SATENDRA
@ SATU RAMANBHAI PUNJABHAI CHHARA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
======================================
Appearance
:
MR MR PRAJAPATI for
Petitioner(s) : 1,
MS ML SHAH AGP for Respondent(s) : 1,
None
for Respondent(s) : 2 - 3.
======================================
CORAM
:
HONOURABLE
MR.JUSTICE RAJESH
H.SHUKLA
Date
: 04/10/2010
ORAL ORDER
Rule
returnable on 27.10.2010. Ms.Manisha Shah, learned Assistant
Government Pleader, waives service of notice of Rule, on behalf of
respondent No.1. Direct Service is permitted qua respondent Nos.2 and
3.
[RAJESH
H. SHUKLA, J.]
Amit
Top