Gujarat High Court
Harishanker vs State on 17 November, 2011
Gujarat High Court Case Information System
Print
CA/6154/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 6154 of 2011
In
SPECIAL
CIVIL APPLICATION No. 24474 of 2007
=========================================
HARISHANKER
NATHALAL SHRIMALI - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance
:
MR DP JOSHI for Petitioner(s) :
1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None for
Respondent(s) : 2 - 3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 17/11/2011
ORAL
ORDER
Leave
to amend prayer clause 4(B).
Amendment
to be carried out accordingly forthwith.
Upon
carrying out the amendment, this application is allowed in terms of
amended prayer clause 4(B).
Learned
advocate submits that order dated 16.11.2011 is complied with.
Civil
Application stands disposed of accordingly.
[ANANT
S. DAVE, J.]
//smita//
Top