Gujarat High Court
========================================== vs Rule. Learned on 11 August, 2008
Gujarat High Court Case Information System
Print
MCA/2238/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
MISC.CIVIL
APPLICATION - FOR MODIFICATION OF ORDER No. 2238 of 2008
==========================================
BAROT
DIPTIBEN PRAVINBHAI & ORS
Versus
STATE
OF GUJARAT & ORS
==========================================
Appearance
:
MR APURVA R KAPADIA for
Applicants:1-5
GOVERNMENT
PLEADER for Opponent:1
MRS
VD NANAVATI for Opponent:2
None
for Opponent:3
==========================================
CORAM
:
HONOURABLE
MR.JUSTICE RAVI R.TRIPATHI
Date
: 11/08/2008
ORAL ORDER
RULE. Learned
Advocates for respondents waive service of Rule on behalf of
respective parties.
Present Miscellaneous
Civil Application is allowed to the extent that the order of cost
made in order dated 2nd July, 2008 passed in Special
Civil Application No.8455 of 2008 is recalled.
Rule is made absolute.
(RAVI
R.TRIPATHI, J.)
Amit/-
Top