Gujarat High Court High Court

Hemantsinh vs Commissioner on 18 August, 2010

Gujarat High Court
Hemantsinh vs Commissioner on 18 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/10919/2005	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 10919 of 2005
 

In


 

SPECIAL
CIVIL APPLICATION No. 706 of 2003
 

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

 

HEMANTSINH
NARSINH JHALA - Petitioner(s)
 

Versus
 

COMMISSIONER
OF POLICE AHMEDABAD CITY & 1 - Respondent(s)
 

==============================================================
 
Appearance
: 
MR
PK PANCHOLI for
Petitioner(s) : 1, 
None for Respondent(s) : 1, 
GOVERNMENT
PLEADER for Respondent(s) :
2, 
==================================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 25/10/2005 

 

 
 
ORAL
ORDER

Heard
learned counsel for the parties. In view of the averments made in the
application, the application is allowed in terms of Para-5(b). It is
clarified that the said amendment shall be subject to all rights of
the respondents to raise preliminary objections regarding this
amendment. The application stands disposed of accordingly.

(K.

S. JHAVERI, J.)

pravin/
*

   

Top