Gujarat High Court
Naginbhai vs State on 22 October, 2010
Gujarat High Court Case Information System
Print
CA/12837/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 12837 of 2010
In
SPECIAL
CIVIL APPLICATION No. 2819 of 2001
=========================================================
NAGINBHAI
LAXMANBHAI PATEL & 2 - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance :
MR
SP MAJMUDAR for Petitioner(s) : 1 - 3.
MR PP MAJMUDAR for Petitioner(s) : 1 - 3.
MR
RASHESH RINDANI AGP for Respondent(s) : 1,
MR ASHOK L CHANDAK for
Respondent(s) : 2,
MR YN RAVANI for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 22/10/2010
ORAL
ORDER
Heard.
In view of the averments made in the application, the same is granted
in terms of para 3[B], subject to all the rights of the respondents
to raise all the contentions including the limitation. The learned
counsel for the applicant shall carry out the amendment accordingly.
In
view of the above, the application stands disposed of.
[K.S.
JHAVERI, J.]
/phalguni/
Top