Gujarat High Court High Court

B vs State on 20 July, 2010

Gujarat High Court
B vs State on 20 July, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/3624/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 3624 of 2007
 

In


 

SPECIAL
CIVIL APPLICATION No. 8352 of 2006
 

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

 

B
G PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PARESH UPADHYAY for
Petitioner(s) : 1, 
GOVERNMENT
PLEADER for
Respondent(s) : 1
- 2. 
None
for Respondent(s) :
3, 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 07/03/2007 

 

 
 
ORAL
ORDER

Heard
learned Advocate Mr. Paresh Upadhyay for petitioner and Ms. Kotecha,
learned AGP for State Authority.

Considering
the averments made in the memo of this application and submissions
made by both the learned Advocates, prayer made in this application
is granted. Petitioner is directed to carry out the amendment within
two weeks from today and to supply copy of amended petition to the
other side.

This
application is disposed of accordingly.

(H.K.

Rathod,J.)

Vyas

   

Top