Gujarat High Court High Court

Krishnaprasad vs State on 6 December, 2010

Gujarat High Court
Krishnaprasad vs State on 6 December, 2010
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15050/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15050 of 2010
 

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

 

KRISHNAPRASAD
MAGANBHAI PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH SECRETARY & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BM MANGUKIYA for
Petitioner(s) : 1,MS BELA A PRAJAPATI for Petitioner(s) : 1, 
None
for Respondent(s) : 1 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 06/12/2010 

 

ORAL
ORDER

As
the petition is filed without signature of the learned advocate, the
same cannot be considered to be filing in the eye of law and hence,
it is dismissed. However, liberty is reserved in favour of the
petitioner to file fresh petition for the same relief.

Further,
the Registry is directed to allow the petitioner to withdraw the
annexures from this petition so that typing of the same can be
avoided.

(RAVI
R.TRIPATHI, J.)

omkar

   

Top