Gujarat High Court High Court

Oza vs State on 16 June, 2008

Gujarat High Court
Oza vs State on 16 June, 2008
Bench: Y.R.Meena And J.C.Upadhyaya, J.C.Upadhyaya
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/7118/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7118 of 2008
 

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


 

OZA
LALITKUMAR LABHSHANKAR & 12 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

======================================
 
Appearance : 
MR
RJ OZA for Petitioner(s) : 1 - 13.MS RUJUTA R OZA for Petitioner(s) :
1 - 13. 
GOVERNMENT PLEADER for Respondent(s) : 1, 
NOTICE SERVED
BY DS for Respondent(s) : 2, 
MRS VD NANAVATI for Respondent(s) :
3, 
====================================== 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE Y.R.MEENA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 16/06/2008 

 

ORAL
ORDER

Shri
R.J.Oza, learned counsel for the petitioner submits that there is
some mistake in table at Page.16 of the petition and therefore, he
prays leave to correct that mistakes. Prayer sought for is allowed.
He is permitted to rectify the error at page.16 of the petition.

List
it on 1st July, 2008.

Meanwhile,
the State Government is also directed to file their Reply.

(
Y. R. MEENA, C. J. )

(
J. C. UPADHYAYA, J. )

kailash