Gujarat High Court High Court

Jagdishbhai vs State on 14 October, 2010

Gujarat High Court
Jagdishbhai vs State on 14 October, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12354/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 12354 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 142 of 2001
 

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


 

JAGDISHBHAI
DHANJIBHAI PATEL & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 17 - Respondent(s)
 

=========================================================
Appearance : 
MR
PRADEEP PATEL for
Petitioner(s) : 1 - 2. 
MR NIKUNT RAVAL ASST GOVERNMENT PLEADER for
Respondent(s) : 1, 3, 
None for Respondent(s) : 2,4 - 5, 15, 18, 
MR
ASHISH H SHAH for Respondent(s) : 6 - 14,16 -
17. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 14/10/2010 

 

 
 
ORAL
ORDER

Heard
learned Advocate for the applicant.

Civil
Application is allowed in terms of paragraph No.5(B) of the
application. Necessary amendment in the cause-title of the main
matter to be carried out. After the amendment being carried out,
Fresh Rule to the corrected respondent No.15 returnable on
22/10/2010. Civil Application is disposed of accordingly.

Direct
Service today is permitted.

(K
S JHAVERI, J.)

sompura

   

Top