Gujarat High Court
Kantaben vs State on 13 May, 2010
Gujarat High Court Case Information System
Print
CA/5283/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 5283 of 2010
In
SPECIAL
CIVIL APPLICATION No. 11302 of 2000
WITH
SPECIAL
CIVIL APPLICATION No. 11302 of 2000
=========================================================
KANTABEN
R PANDYA WD/O OF DECEASED PETITIONER - Petitioner(s)
Versus
STATE
OF GUJARAT - Respondent(s)
=========================================================
Appearance
:
MR
PINAKIN M RAVAL for
Petitioner(s) : 1, 1.2.1, 1.2.2,1.2.3
MS KRINA CALLA,
LD.ASST.GOVERNMENT PLEADER for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 13/05/2010
COMMON
ORAL ORDER
Heard.
In view of the averments made in the application, the same is allowed
in terms of paragraph 5(A). Necessary amendment be carried out
forthwith. The application stands disposed of accordingly.
The
main petition to come up for hearing on 01st July 2010.
(K.S.
Jhaveri, J)
Aakar
Top