Gujarat High Court High Court

Neha vs State on 6 August, 2010

Gujarat High Court
Neha vs State on 6 August, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8871/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8871 of 2010
 

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

 

NEHA
JAIDEVBHAI YOGANANDI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KG PANDIT for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 06/08/2010
 

ORAL
ORDER

On
perusal of the prayer clause, it transpires that there is no relief
prayed for against the respondent No.4-GPSC by the petitioner. Thus,
the respondent No.4-GPSC is neither formal nor necessary party to
present proceedings.

The
petitioner seeks permission to delete respondent No.4-GPSC as party
respondent No.4.

Permission
as prayed is granted. Necessary amendment be carried out forthwith.

In
view of aforesaid, Registry is directed to place the matter before
appropriate Court.

(K.S.

Jhaveri, J)

Aakar

   

Top