Gujarat High Court
Ahmadbhai vs State on 14 July, 2008
Gujarat High Court Case Information System
Print
CA/903/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 903 of 2008
In
SPECIAL
CIVIL APPLICATION No. 30531 of 2007
=========================================================
AHMADBHAI
ALIBHAI @ DADUBHAI PATEL & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
RK MISHRA for
Petitioner(s) : 1,1.2.1 - 2, 2.2.1,2.2.2
GOVERNMENT PLEADER for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1,
DS
AFF.NOT FILED (N) for Respondent(s) : 2 - 5, 5.2.3, 5.2.4,
5.2.5,5.3.1 - 6.
None for Respondent(s) : 5,5.2.1
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 14/07/2008
ORAL
ORDER
The
applicants original petitioners seek permission to delete respondent
No.6 since according to them the Mandali has been dissolved.
Permission
is granted. Application disposed of accordingly.
(Akil
Kureshi,J.)
(raghu)
Top