Gujarat High Court High Court

Damor vs State on 24 June, 2008

Gujarat High Court
Damor vs State on 24 June, 2008
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/19070/2007	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 19070 of 2007
 

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

 

DAMOR
GODALBHAI ARJANBHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
JOY MATHEW for
Petitioner(s) : 1, 
MR JK SHAH ASSISTANT GOVERNMENT PLEADER for
Respondent(s) : 1, 
MR UM SHASTRI for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

	  
Date : 24/06/2008 

 

 
ORAL
ORDER

At
the request of Mr. Joy Mathew, learned counsel for the petitioner,
the District Development Officer, Panchmahals, is made party
respondent no. 4 to the petition. The necessary amendment in the
cause title may be effected forthwith.

Notice
to the newly added respondent no. 4 which is waived by learned
advocate Mr. U. M. Shastri. List the matter tomorrow i.e 25th
June, 2008. The learned counsel for the newly added respondent no. 4,
may take instructions positively, from the respondent no. 4, by
tomorrow.

[Smt.

Abhilasha Kumari, J.]

/phalguni/

   

Top