Gujarat High Court Case Information System
Print
CR.MA/10310/2005 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 10310 of 2005
In
SPECIAL
CRIMINAL APPLICATION No. 1047 of 2005
==============================================================
ANKITBHAI
BABULAL KAKADIA & 2 - Applicant(s)
Versus
STATE
OF GUJARAT - Respondent(s)
==============================================================
Appearance
:
MR
NIGAM R SHUKLA for
Applicant(s) : 1 - 3.
MR HL JANI, APP for Respondent(s) :
1,
==================================================================
CORAM
:
HONOURABLE
MR.JUSTICE K.A.PUJ
Date
: 06/09/2005
ORAL
ORDER
The
petitioners have taken out this application praying for certain
amendment in Special Criminal Application No.1047/2005 as well as
for impleading six new parties as respondents in Special Criminal
Application No.1047/2005. One of these six newly joined parties,
Smt.Gitaben ? wife of Vijaykumar Sonkushare is present and she is
also making the same request for impleading in Special Criminal
Application No.1045/2005.
After
going through the contents of the averments made in the present
application, the prayer made in the present application is granted.
The petitioners are permitted to carry out the amendment in the main
petition as per the draft amendment made in the present application
and they are also permitted to join the proposed six new parties as
respondents in this application as party respondent being Nos.2 to
7.
After
the aforesaid amendment is carried out by the petitioner, office is
directed to place this matter on 9.9.2005.
Criminal
Misc. Application No.10130/2005 is disposed off.
kks
(K.A. PUJ, J.)
Top