Gujarat High Court High Court

Naginbhai vs State on 1 March, 2011

Gujarat High Court
Naginbhai vs State on 1 March, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2359/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2359 of 2011
 

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

 

NAGINBHAI
VELJIBHAI PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH SECRETARY - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
IS SUPEHIA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 01/03/2011 

 

 
 
ORAL
ORDER

Mr.

A.S. Supehia, learned advocate for the petitioner states that he may
be permitted to amend the petition, so as to delete paragraph 16
thereof.

Permission
to do so, is granted. The necessary amendment may be carried out,
forthwith.

Heard
A.S. Supehia, learned advocate for Mr. I.S. Supehia, learned counsel
for the petitioner.

Notice,
returnable on 21.03.2011.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top