Gujarat High Court
Sureshbhai vs M.D.Makwana on 7 July, 2011
Gujarat High Court Case Information System
Print
SCA/7653/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7653 of 2011
To
SPECIAL
CIVIL APPLICATION No. 7666 of 2011
=========================================================
SURESHBHAI
BABUBHAI CHAVDA THRO' POA SHASHIKANT MAGANLAL & 1 - Petitioner(s)
Versus
M.D.MAKWANA
SUB REGISTRAR OF DOCUMENTS & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AR GUPTA for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 28/06/2011
ORAL ORDER
Mr.A.R.Gupta,
learned counsel for the petitioners prays for leave to amend the
cause-title, in all the petitions, so as to implead the State of
Gujarat through the Secretary of the concerned department. Permission
granted. The necessary amendments be carried out, forthwith.
Heard
Mr.A.R.Gupta, learned counsel for the petitioner.
Notices,
in all the petitions, returnable on 11.07.2011.
In
addition to the normal mode of service, Direct Service is also
permitted.
(Smt.
Abhilasha Kumari, J.)
~gaurav~
Top