Gujarat High Court
Nilesh vs State on 29 June, 2010
Gujarat High Court Case Information System
Print
CA/3595/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 3595 of 2010
In
SPECIAL
CIVIL APPLICATION No. 30154 of 2007
=========================================================
NILESH
MULJIBHAI PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================================
Appearance
:
MR
NK MAJMUDAR for
Petitioner(s) : 1,
MR HH PARIKH, LD.ASST.GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2,
MR HS MUNSHAW
for Respondent(s) :
3,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 29/06/2010
ORAL
ORDER
Heard.
In view of the averments made in the application, the same is hereby
allowed in terms of paragraph 4(B), subject to the rights and
contentions to be raised by the opponents regarding limitation, etc.
Necessary amendment be carried out forthwith. The application stands
disposed of accordingly.
(K.S.
Jhaveri, J)
Aakar
Top