Gujarat High Court High Court

Rathod vs State on 14 June, 2010

Gujarat High Court
Rathod vs State on 14 June, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/4958/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR AMENDMENT No. 4958 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 17844 of 2006
 

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


 

RATHOD
VIPUL BHURSINGH & 6 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance : 
MS
SRUSHTI A THULA for
Petitioner(s) : 1 - 7. 
MR JK SHAH AGP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 14/06/2010 

 

ORAL
ORDER

Heard.

Looking to the averments made in the application, the same is allowed
in terms of Para-7(B} subject to the right of the opponents to raise
their contentions / objections qua the same. The application stands
disposed of accordingly.

[K.S.

JHAVERI, J.]

Pravin/*

   

Top