Gujarat High Court
Preeti vs State on 11 January, 2010
Gujarat High Court Case Information System
Print
CR.MA/14690/2009 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CRIMINAL
MISC.APPLICATION No. 14690 of 2009
=========================================================
PREETI
ROHITKUMAR AGARAWAL - Applicant(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance
:
MR
RAVI KARNAVAT for
Applicant(s) : 1,
MS ML SHAH APP for Respondent(s) : 1,
None
for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 11/01/2010
ORAL
ORDER
1. Leave
to amend. Amendment be carried out on or before 18.01.2010.
2. Rule
returnable on 05.02.2010. Learned A.P.P. Ms.M.L. Shah waives service
of Rule on behalf of the respondent-State.
(H.B.ANTANI,
J.)
Hitesh
Top