Gujarat High Court
Shree vs Commissioner on 25 May, 2011
Gujarat High Court Case Information System
Print
C/SCA/6715/2011
ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No 6715 of 2011
================================================================
SHREE
RAHUL @ CHAKO S/O RAMSING BHAI VIHOL....Petitioner(s)
Versus
COMMISSIONER
OF POLICE & 2....Respondent(s)
================================================================
Appearance:
MR
HEMANT B RAVAL for MR CHETAN B RAVAL as ADVOCATE for the
Petitioner(s) No. 1
MR
HK PATEL, AGP for the RESPONDENT(s) No. 2
================================================================
CORAM:
HONOURABLE
MR.JUSTICE R.M.CHHAYA
Date
: 25/05/2011
ORAL
ORDER
(PER
: HONOURABLE MR.JUSTICE R.M.CHHAYA)
Leave to amend. The petitioner
is directed to supply a fresh copy of the petition, after carrying
out the amendment.
Rule. To be listed for final
hearing in its turn.
Direct Service is permitted.
(R.
M CHHAYA,J)
A.R.G.
NAIR
Page
1 of 1
Top