Gujarat High Court High Court

Swati vs State on 17 June, 2008

Gujarat High Court
Swati vs State on 17 June, 2008
Author: Anant S. Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/6727/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION No. 6727 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 3574 of 2008
 

 
 
=========================================================


 

SWATI
M PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
RAJESH K SAVJANI for Petitioner(s) : 1, 
MR
SATYAM CHHAYA AGP for Respondent(s) : 1 - 2. 
MR DG SHUKLA for
Respondent(s) : 3, 
MR VAIBHAV A VYAS for Respondent(s) : 4, 
MR
PARESH UPADHYAY for Respondent(s) : 5, 
MR SHALIN N MEHTA for
Respondent(s) :
6, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE ANANT S. DAVE
		
	

 

 
 


 

Date
: 17/06/2008 

 

 
 
ORAL
ORDER

Heard
learned counsel for the parties.

This
Civil Application is filed with a prayer to allow this application by
permitting the applicant to add paragraph No.14-A to 14-F in the
captioned Special Civil Application No.3574 of 2008 and also to
permit the applicant to join opponent Nos.5 and 6 as party
respondents in Special Civil Application.

In
support of the prayer for amendment, necessary averments and
submissions are made by learned counsel for the applicant.

Mr.Paresh
Upadhya, learned counsel for the respondent No.4, submits that his
name is wrongly shown that he appears for respondent No.5, who is not
even a party.

Considering
the facts and circumstances of the case, this Civil Application for
amendment of Special Civil Application is allowed in terms of prayer
3(A) and 3(B). Necessary amendment be carried out forthwith.

The
Office is directed to place main Special Civil Application No.3574 of
2008 is ordered to be heard on 15.7.2008.

(ANANT
S. DAVE, J.)

*pvv

   

Top