Gujarat High Court
Rupal vs State on 21 March, 2011
Gujarat High Court Case Information System
Print
CA/12647/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 12647 of 2007
In
SPECIAL
CIVIL APPLICATION No. 6386 of 2002
=========================================================
RUPAL
P GANDHI - Petitioner
Versus
STATE
OF GUJARAT & 2 - Respondents
=========================================================
Appearance
:
MR
PH PATHAK for
Petitioner:
MR HEMANT MAKWANA, LD. AGP for
Respondent : 1,
None
for Respondents : 2 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 04/10/2007
ORAL
ORDER
Rule.
Shri. Hemant Makwana, learned AGP waives service of notice of rule
for the respondent State. The application is allowed in terms of Para
No. 4.A. Only. The amendment shall be carried out immediately in
accordance with the amendment mentioned in this application as there
is no objection to the other side. Application stands disposed of
accordingly. Prayer 4.B and C. can not be granted and hence same are
rejected. Rule made absolute to the aforesaid extent. No cost.
Amendment
be carried out within a week from today.
[
S.R. BRAHMBHATT, J ]
/vgn
Top