Gujarat High Court
Champalal vs State on 4 July, 2008
Bench: R.P.Dholakia And Jhaveri, Ks Jhaveri
SCA/8215/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8215 of 2008 ======================================================= CHAMPALAL JAVANTRAJ SHETH - Petitioner(s) Versus STATE OF GUJARAT & 6 - Respondent(s) ======================================================= Appearance : MR HARSHADRAY A DAVE for Petitioner(s) : 1, MR HARDIK A DAVE for Petitioner(s) : 1, MR SP HASURKAR AGP for Respondent(s) : 1, NOTICE SERVED BY DS for Respondent(s) : 1 - 3. MR UDAYAN P VYAS for Respondent(s) : 4 - 7. ======================================================= CORAM : HONOURABLE MR.JUSTICE R.P.DHOLAKIA and HONOURABLE MR.JUSTICE KS JHAVERI Date : 04/07/2008 ORAL ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
Draft
amendment is allowed. Amendment to be carried out on or before 9th
July, 2008. Reply by the respondent nos.4 to 7 will be filed on or
before 15th July, 2007. The matter stands over to 18th
July, 2008.
(R.P.DHOLAKIA,
J.) (K.S.JHAVERI, J.)
/patil