Gujarat High Court High Court

Kiritkumar vs State on 10 May, 2011

Gujarat High Court
Kiritkumar vs State on 10 May, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/5670/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR DIRECTION No. 5670 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 3920 of 2011
 

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

 

KIRITKUMAR
C DAVE & 484 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH CHIEF SECRETARY & 4 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SANJAY SUTHAR FOR MR NK MAJMUDAR
for
Petitioner(s) : 1 - 485. 
MR MAULIK G NANAVATI, ASSTT.GOVERNMENT
PLEADER for Respondent(s) : 1, 
None for Respondent(s) : 2 -
5. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 10/05/2011 

 

ORAL
ORDER

This
application has been filed for deletion of the names of certain
petitioners in Special Civil Application No.3920 of 2011. The
deponent is one Jagdishchandra Natvarlal Shukla, who is not one of
the persons whose names are to be deleted. The persons, whose names
are sought to be deleted, have filed Vakalatnamas and, therefore, are
petitioners in Special Civil Application No.3920 of 2011. If the
concerned petitioners want their names to be deleted, they may
approach this Court by filing separate applications.

List
on 13.06.2011.

(Smt.Abhilasha
Kumari, J.)

(sunil)

   

Top