Gujarat High Court
Dawda vs State on 8 September, 2008
Gujarat High Court Case Information System
Print
CA/145520/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 1455 of 2008
In
LETTERS
PATENT APPEAL No. 37 of 1996
In
SPECIAL CIVIL APPLICATION No. 10837 of 1995
=========================================================
DAWDA
JAMNADAS RAMJI THAKERSHI PUBLIC CHARITABLE - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
JD AJMERA for
Petitioner(s) : 1,
Ms. Asmita Patel,GOVERNMENT PLEADER for
Respondent(s) : 1,
RULE SERVED for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE BHAGWATI PRASAD
and
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 08/09/2008
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
This
application is allowed with consent of learned A.G.P. appearing for
the respondent. Necessary amendment shall be carried out in the
appeal before 12.9.2008 and the appeal shall be listed on board on
that date.
(BHAGWATI
PRASAD, J) (D.H. WAGHELA, J)
(pkn)
Top