Gujarat High Court
S vs State on 29 September, 2010
Gujarat High Court Case Information System
Print
CA/11655/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 11655 of 2010
In
SPECIAL
CIVIL APPLICATION No. 6364 of 2010
=========================================================
S
D TAVIAD & 12 - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
PV HATHI for
Applicants : 1 - 13.
MS SANGITA VISHAN AGP with MR KB TRIVEDI, AG
for Opponent (s) : 1 - 2.
None for Opponent (s) : 3 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 29/09/2010
ORAL
ORDER
1. Learned
advocate Mr.Hathi for the applicants – original petitioners
moves the draft amendment in this application. The same is allowed.
The amendment shall be carried out during the course of the day.
2. Rule.
Learned AGP Ms.Sangita Vishan waives service of notice of Rule on
behalf of opponent Nos.1 and 2.
3. For
the contents of the application and taking into consideration the
submissions made by learned advocate Mr.Hathi, the application is
allowed. The amendment shall be carried out in the main matter on or
before 4.10.2010.
Rule
is made absolute to the aforesaid extent.
(RAVI
R.TRIPATHI,J)
pathan
Top