Gujarat High Court Case Information System
Print
SCA/21559/2005 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 21559 of
2005
=========================================================
DL
PANDYA - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
RAMKRISHNA B DAVE for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
RULE
SERVED for Respondent(s) : 2 -
3.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 22/11/2010
ORAL
ORDER
Mr.
Anand L. Sharma, learned Assistant Government Pleader submits that
the amendment in the petition carried out by the petitioner pursuant
to order of the Court, is not on his file. A copy of the same has
been supplied to Mr. Ramkrishna B. Dave, learned advocate for the
petitioner.
Mr.
Sharma, learned Assistant Government Pleader prays for time in order
to file an affidavit-in-reply to the amended petition. A copy of the
same may be supplied in advance to the learned counsel for the
petitioner, who may then file an affidavit-in-rejoinder to the same,
if so required.
List
on 17.01.2011.
(Smt. Abhilasha Kumari, J.)
Safir*
Top