Gujarat High Court
Dineshbhai vs State on 27 June, 2011
Gujarat High Court Case Information System
Print
CA/8248/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 8248 of 2007
In
LETTERS
PATENT APPEAL No. 329 of 2007
In
SPECIAL CIVIL APPLICATION No. 3561 of 1997
=================================================
DINESHBHAI
G CHAVDA & 7 - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=================================================
Appearance
:
GIRISH PATEL ASSOC for
Petitioner(s) : 1 - 8.
Mr N J Shah, Asstt.GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 - 4, 6,
MR KK
SHAH for Respondent(s) :
5,
=================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE G.B.SHAH
Date
: 27/06/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE V. M. SAHAI)
Mr
Manoj Shrimali holding brief of M/s. Girish Patel Associates for the
petitioners states that he does not want to press Civil Application
No.8248 of 2007 for amendment filed in LPA No.329 of 2007. This
Civil Application is dismissed as not having pressed.
[V
M SAHAI, J.]
[G
B SHAH, J.]
msp
Top