Gujarat High Court
Bhavik vs State on 8 August, 2008
Gujarat High Court Case Information System
Print
CA/934720/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 9347 of 2008
In
SPECIAL
CIVIL APPLICATION No. 5008 of 2008
==============================================
BHAVIK
GANDHI - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
==============================================
Appearance
:
M/S TRIVEDI & GUPTA for
Petitioner(s) : 1,
MS MAITHILI MEHTA ASSTT GOVERNMENT PLEADER for
Respondent(s) : 1-6
==============================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. M.S.SHAH
and
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 08/08/2008
ORAL
ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
RULE.
Ms.Maithili Mehta, learned A.G.P., waives service of Rule for the
respondents.
2. This
application for amendment is allowed in terms of para 5 (B). Rule
made absolute. Amendment shall be carried out by 11.08.2008 and the
amended petition shall be filed by 12.08.2008.
S.O.
to 13.08.2008.
Sd/-
(
M.S.Shah, Actg.C.J.)
Sd/-
(
D.H.Waghela, J.)
(KMG
Thilake)
Top