Gujarat High Court
Sabbir vs Gujarat on 2 August, 2010
Gujarat High Court Case Information System
Print
CA/8485/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 8485 of 2010
=========================================================
SABBIR
ABUL RAHIM MODIYA - Petitioner(s)
Versus
GUJARAT
STATE ELECTION COMMISSION - Respondent(s)
=========================================================
Appearance
:
MR
MA KHARADI for
Petitioner(s) : 1,
MR NV ANJARIA for Respondent(s) :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HONOURABLE
MR.JUSTICE BANKIM.N.MEHTA
Date
: 02/08/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)
This
civil application is allowed and the amendment as proposed herein is
permitted to be carried out, without prejudice to the rights and
contentions of the respondent. Application is accordingly disposed
with the direction that necessary amendment shall be carried out in
the main petition before the next date of hearing.
Sd/-
(
D.H.Waghela, J.)
Sd/-
(
Bankim N.Mehta, J.)
(KMG
Thilake)
Top