Gujarat High Court High Court

Parmar vs State on 18 April, 2011

Gujarat High Court
Parmar vs State on 18 April, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16425/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16425 of 2010
 

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

 

PARMAR
SHAMALBHAI LAXMANBHAI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRATIK B BAROT for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 18/04/2011  
ORAL ORDER

The
learned counsel for the petitioner has moved a draft amendment. The
same is granted and may be carried out, within two days by amending
the cause title, accordingly.

Thereafter,
Notices to respondents Nos.2 and 3 as per the draft amendment, making
it returnable on 10.5.2011.

(Smt.

Abhilasha Kumari, J.)

~gaurav~

   

Top