Gujarat High Court High Court

Jitendrabhai vs State on 9 February, 2011

Gujarat High Court
Jitendrabhai vs State on 9 February, 2011
Author: Md Shah,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16888/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16888 of 2010
 

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

 

JITENDRABHAI
SOMABHAI MALI & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SPECIAL SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
MURALI N DEVNANI for
Petitioner(s) : 1 - 2. 
MR LR PUJARI, AGP  for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 09/02/2011 

 

 
 
ORAL
ORDER

Learned
advocate for the petitioners sought permission to place on record the
draft amendment. Permission is granted. Learned advocate Mr.Devnani
is directed to provide copy of draft amendment to learned AGP. S.O.
to 21.2.2011.

(
M.D. SHAH, J. )

syed/

   

Top