Gujarat High Court
Harshadkumar vs State on 29 September, 2010
Gujarat High Court Case Information System
Print
SCA/8492/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8492 of 2010
With
SPECIAL
CIVIL APPLICATION No. 8493 of 2010
=========================================
HARSHADKUMAR
CHAMPAKLAL THAKER & 4 - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================
Appearance :
MR
NIKHIL S KARIEL for
Petitioner(s) : 1 - 5.
GOVERNMENT PLEADER for Respondent(s) : 1 -
2.
MR HS MUNSHAW for Respondent(s) : 3 - 4.
MR MK VAKHARIA for
Respondent(s) : 5,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 29/09/2010
ORAL
ORDER
Leave to amend.
Heard learned Advocate
Mr.Kerial for the petitioners.
Learned Advocate for the
petitioners tenders affidavit in rejoinder. A copy of the same is
given to learned Advocate Mr.Munshaw, who wants time till Wednesday,
i.e. 06.10.2010 to take further instructions in the matter and if
required, to take necessary rectificatory measures.
S.O. to 06.10.2010.
No recovery shall be
effected till then.
(Ravi R.Tripathi, J.)
*Shitole
Top