Gujarat High Court
Ashok vs State on 24 February, 2010
Gujarat High Court Case Information System Print SCA/1642/2010 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 1642 of 2010 ========================================================= ASHOK J NAYAK - Petitioner(s) Versus STATE OF GUJARAT & 2 - Respondent(s) ========================================================= Appearance : MR BS BRAHMBHATT for Petitioner : 1,MR HM JADEJA for Petitioner : 1, ........ for Respondent No.1 MS MANISHA NARSINGHANI ASSTT GOVERNMENT PLEADER for Respondent:2-3. ========================================================= CORAM : HONOURABLE MR.JUSTICE D.H.WAGHELA Date : 24/02/2010 ORAL ORDER
The
amendment sought to be made in the petition by the application
submitted today is allowed. Petitioner shall carry out the amendment
within a period of one week and place on record a copy of the
amended petition. Thereafter issue NOTICE
returnable on 06.04.2010.
Learned A.G.P. waives service for respondents No. 2 and 3. Direct
service for respondent No.1.
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)
Top