Gujarat High Court Case Information System
Print
CA/1204820/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR AMENDMENT No. 12048 of 2008
In
SPECIAL
CIVIL APPLICATION No. 8189 of 2008
============================================
SATYENDRABHAI
KHUSHALBHAI PATEL & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
============================================
Appearance
:
MR AB
MUNSHI for Petitioner(s) : 1 - 2.
MR HEMANT
MACKWANA ASST. GOVERNMENT PLEADER for Respondent(s) : 1,
None for
Respondent(s) : 2 - 3.
============================================
CORAM
:
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 15/10/2008
ORAL
ORDER
This
Civil Application is filed with following prayers:
8(a)
grant this Civil Application and permit the applicants to amend the
aforesaid petition as indicated in Annexure-‘B’ hereto;
(b)
pass such other and further order or orders as may be deemed just and
expedient in the facts and circumstances of the case.
Having
heard learned advocates appearing for the parties and in view of the
averments made in paras 3 to 7, this Civil Application for amendment
is allowed.
The
draft amendment to be carried out forthwith and the same is treated
as part and parcel of the petition.
[ANANT
S. DAVE, J.]
//smita//
Top