Gujarat High Court
Bhikhabhai vs State on 30 April, 2010
Gujarat High Court Case Information System
Print
CA/4691/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 4691 of 2010
WITH
SPECIAL
CIVIL APPLICATION No. 7373 of 1999
=========================================================
BHIKHABHAI
JETHABHAI BHOI - Petitioner(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
UI VYAS for
Petitioner(s) : 1,
MRS KRINA CALLA AGP for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 30/04/2010
ORAL
ORDER
Heard.
In view of the averments made in the application, the same is allowed
in terms of paragraph No. 6(B) subject
to the rights of the respondents to file reply to the amended
petition.
Necessary amendment be carried out forthwith. The application
stands disposed of accordingly.
Main
matter to be listed for hearing on 06.05.2010.
(K.S.JHAVERI,
J.)
niru*
Top