Gujarat High Court High Court

Patel vs State on 28 July, 2008

Gujarat High Court
Patel vs State on 28 July, 2008
Author: Rajesh H.Shukla,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/9739/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION NO. 9739 OF 2008
 

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

PATEL
PARULBEN KANUBHAI & ORS. - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & ANR. - Respondent(s)
 

======================================Appearance
: 
Mr. Shalin N. Mehta for
Petitioner(s) : 1 ?  11. 
Mr. Suneet
Shah, Government Pleader for Respondent(s) :
1-2. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.H.SHUKLA
		
	

 

 
 


 

Date
: 28/07/2008 

 

 
ORAL
ORDER

Heard
Mr. Shalin N. Mehta, learned Advocate for the petitioners, and Mr.
Suneet Shah, learned Government Pleader for the respondent-State.

Leave
to amend the cause title of the petition by adding ?SCommissioner
for Youth Services and Cultural Activities?? as respondent No.3.

Notice
to the respondents, returnable on 30th July, 2008.

Mr.

Suneet Shah, learned Government Pleader, waives service of notice on
behalf of the respondents.

[R.

H. Shukla, J.]

kamlesh*

   

Top