Gujarat High Court High Court

Rameshchandra vs Union on 27 September, 2010

Gujarat High Court
Rameshchandra vs Union on 27 September, 2010
Author: H.K.Rathod,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/148/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 148 of 2009
 

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

 

RAMESHCHANDRA
HIRALAL PARMAR - Petitioner(s)
 

Versus
 

UNION
OF INDIA-THROUGH UNDER SECRETARY-MINISTRY OF HOME & 1 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DN PANDYA for
Petitioner(s) : 1, 
MR MK VAKHARIA for Respondent(s) : 1, 
MRS
SUMAN KHARE for Respondent(s) : 1, 
GOVERNMENT PLEADER for
Respondent(s) : 2, 
None for Respondent(s) : 2.2.1,2.2.2
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE H.K.RATHOD
		
	

 

 
 


 

Date
: 27/09/2010 

 

 
 
ORAL
ORDER

The
matter is notified for orders.

However, the
amendment is not made by petitioner. Learned advocate Mr.Pandya for
petitioner submitted that in view of affidavit filed by petitioner,
now, there is no need to amend the petition.

In view of
same, the matter be notified for admission on 7.10.2010.

(H.K.RATHOD,J.)

(vipul)

   

Top