Gujarat High Court
Ismailchha vs State on 20 October, 2011
Gujarat High Court Case Information System
Print
SCA/13453/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 13453 of 2011
=====================================================
ISMAILCHHA
IBRAHIMCHHA SAIYAD (PIRZADA) - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=====================================================
Appearance :
MR
RAMKRISHNA B DAVE for Petitioner(s) : 1,
Ms.Asmita Patel,learned
ASST.GOVERNMENT PLEADER for Respondent(s) : 1,
NOTICE NOT RECD
BACK for Respondent(s) : 1,
DS AFF.NOT FILED (N) for Respondent(s)
: 1,
NOTICE SERVED for Respondent(s) : 2 - 3.
NOTICE SERVED BY
DS for Respondent(s) : 2 -
3.
=====================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 20/10/2011
ORAL
ORDER
Learned
advocate for the petitioner submits that a typographical error has
occurred in stating the Number of the vehicle in paragraph 3 of the
Memorandum of the petition, which may be permitted to be corrected.
Permission
to do so is granted. The necessary amendment may be carried out,
forthwith.
Ms.Asmita
Patel,learned Assistant Government Pleader submits that the
additional affidavit is ready and shall be filed in the Registry by
tomorrow.
List
on 14-11-2011.
(Smt.Abhilasha Kumari,J)
arg
Top