Gujarat High Court High Court

Khodabhai vs District on 25 August, 2011

Gujarat High Court
Khodabhai vs District on 25 August, 2011
Author: S.R.Brahmbhatt,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/8804/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 8804 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 13095 of 2010
 

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


 

KHODABHAI
KANABHAI DER - Petitioner
 

Versus
 

DISTRICT
DEVELOPMENT OFFICER & 2 - Respondents
 

=================================================
 
Appearance : 
MR
KJ DWIVEDI for Petitioner: 
MR HS MUNSHAW for Respondents : 1,
3, 
MS. VS PATHAK, LD. AGP  for Respondent :
2, 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 25/08/2011 

 

 
 
ORAL
ORDER

Civil
application for amendment is allowed. After the amended copy is
supplied and placed on record, the main matter, i.e. Special Civil
Application No. 13095 of 2010 be circulated for admission hearing.
Civil application stands disposed of.

[
S.R. BRAHMBHATT, J ]

/vgn

   

Top