Gujarat High Court High Court

Mahipatsinh vs State on 20 October, 2010

Gujarat High Court
Mahipatsinh vs State on 20 October, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/12283/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 12283 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 5548 of 1982
 

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


 

MAHIPATSINH
GHELUBHA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR.SUBHASH
G BAROT for
Petitioner(s) : 1, 
MR NIKUNT RAVAL AGP for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 20/10/2010 

 

 
 
ORAL
ORDER

Heard.

In view of the averments made in the application, the same is
allowed subject to the rights of
the respondents to contest all contentions in the amended petition.
Necessary amendment be carried out forthwith. The application stands
disposed of accordingly.

Main
Matter shall be listed for hearing on 25.10.2010.

(K.S.JHAVERI,
J.)

niru*

   

Top