Gujarat High Court High Court

Kalpesh vs State on 17 February, 2011

Gujarat High Court
Kalpesh vs State on 17 February, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1889/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 1889 of 2011
 

With


 

SPECIAL
CIVIL APPLICATION No. 1938 of
2011 
 
=========================================================

 

KALPESH
J PATEL & 14 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CHIRAG B PATEL for
Petitioner(s) : 1 - 15. 
GOVERNMENT PLEADER for Respondent(s) :
1, 
None for Respondent(s) : 2 -
6. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 17/02/2011 

 

ORAL
ORDER

Shri
Chirag B. Patel, learned advocate appearing for the petitioners
submits that the matter being S.C.A. No.1889 of 2011 is concerned, he
would be filing the requisite power of attorney and accordingly the
cause title and vakalatnama would be amended.

Notice
for final disposal, returnable on 1st
March, 2011. Direct service is permitted.

(S.R.BRAHMBHATT,
J.)

Pankaj

   

Top