Gujarat High Court High Court

D vs State on 21 September, 2010

Gujarat High Court
D vs State on 21 September, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

ST/8613/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

STAMP
NUMBER (SPL.C.A.) No. 8613 of 2010
 

 
=========================================


 

D
V PRADHAN - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
SP HASURKAR for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 21/09/2010 

 

 
 
ORAL
ORDER

Learned
Advocate Mr.Hasurkar for the petitioner prays for leave to amend
para-7.

Permission is
granted. Amendment shall be carried out during the course of the
day.

With this
amendment, there will be no other office objection, as stated by the
learned Advocate for the petitioner.

Registry to
proceed.

(Ravi R.Tripathi, J.)

*Shitole

   

Top