Gujarat High Court
Kanabhai vs State on 1 December, 2010
Gujarat High Court Case Information System
Print
SCA/15215/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 15215 of 2010
=========================================================
KANABHAI
BHURABHAI KOLI - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================================
Appearance
:
MR
AM PAREKH for
Petitioner(s) : 1,
GOVERNMENT PLEADER for Respondent(s) : 1,
None
for Respondent(s) : 2 -
5.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 01/12/2010
ORAL
ORDER
Leave
to amend the prayer clause (C) of paragraph 11.
Heard
learned advocate Mr.A.M.Parekh for the petitioner.
NOTICE
returnable on 6th December 2010. Ad-interim relief in
terms of paragraph 11(C). Direct service today is permitted.
(Ravi
R.Tripathi, J.)
/moin
Top