Gujarat High Court
Stri vs The on 8 November, 2011
Gujarat High Court Case Information System
Print
SCA/23589/2007 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 23589 of 2007
=====================================================
STRI
SHIKSHAN SADHANA STRI ADHYAPAN MANDIR & 1 - Petitioner(s)
Versus
THE
STATE OF GUJARAT & 4 - Respondent(s)
=====================================================
Appearance
:
MR ASHISH H SHAH for
Petitioner(s) : 1 - 2.
GOVERNMENT PLEADER for Respondent(s) :
1,
None for Respondent(s) : 2 -
5.
=====================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.A.MEHTA
Date
: 13/09/2007
ORAL
ORDER
1. The
learned advocate for the petitioner is permitted to amend the name of
the petitioner in the cause title and at other places where it is
erroneously typed as ?SStri?? instead of ?SShri??. Amendment to
be carried out immediately. Registry is directed to ensure that
henceforth the name of the petitioner is correctly reflected at all
places in the record including the Board.
2. Notice
returnable on 3rd October, 2007. Direct service.
(D.A.MEHTA,
J.)
ashish//
Top