Gujarat High Court High Court

Sureshbhai vs M.D.Makwana on 7 July, 2011

Gujarat High Court
Sureshbhai vs M.D.Makwana on 7 July, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7653/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7653 of 2011
 

To


 

SPECIAL
CIVIL APPLICATION No. 7666 of 2011
 

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

 

SURESHBHAI
BABUBHAI CHAVDA THRO' POA SHASHIKANT MAGANLAL & 1 - Petitioner(s)
 

Versus
 

M.D.MAKWANA
SUB REGISTRAR OF DOCUMENTS & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AR GUPTA for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 28/06/2011  
ORAL ORDER

Mr.A.R.Gupta,
learned counsel for the petitioners prays for leave to amend the
cause-title, in all the petitions, so as to implead the State of
Gujarat through the Secretary of the concerned department. Permission
granted. The necessary amendments be carried out, forthwith.

Heard
Mr.A.R.Gupta, learned counsel for the petitioner.

Notices,
in all the petitions, returnable on 11.07.2011.

In
addition to the normal mode of service, Direct Service is also
permitted.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top