Gujarat High Court High Court

Umang vs State on 20 June, 2011

Gujarat High Court
Umang vs State on 20 June, 2011
Author: Abhilasha Kumari,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7541/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7541 of
2011 
=========================================================

 

UMANG
VASANTLAL SHAH - Petitioner(s)
 

Versus
 

STATE
GOVERNMENT - THROUGH SECRETARY & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
PARTY-IN-PERSON
for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 20/06/2011 

 

 
 
ORAL
ORDER

Professor
Umang Vasantlal Shah, the petitioner, Party-in-person states that he
does not want to press prayer at paragraph No.23(D) in its present
form and prays for permission to delete the same.

Permission
to delete the prayer at paragraph No. 23(D), is granted. The
necessary amendment may be carried out, forthwith.

Heard
Professor Umang Vasantlal Shah, the petitioner, Party-in-person.

Notice,
returnable on 06.07.2011.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top