Gujarat High Court High Court

Dharmendrasinh vs State on 10 October, 2011

Gujarat High Court
Dharmendrasinh vs State on 10 October, 2011
Author: Anant S. Dave,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15028/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15028 of 2011
 

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

DHARMENDRASINH
B VAGHELA & 22 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

========================================= 
Appearance
: 
MR MB GANDHI for Petitioner(s)
: 1 - 23.MR CHINMAY M GANDHI for Petitioner(s) : 1 - 23. 
GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 10/10/2011 

 

 
 
ORAL
ORDER

Leave
to amend.

Learned
advocate for the petitioners is permitted to file one page petition
and the petitioners are exempted from paying court’s fees and filing
affidavit in case if each of the petitioners had paid proper Court
fees as assessed by the registry and signed Vakaltnama accordingly.

Stand
over to 12th October, 2011.

[ANANT
S. DAVE, J.]

//smita//

   

Top