Gujarat High Court High Court

Yashwant vs State on 9 May, 2011

Gujarat High Court
Yashwant vs State on 9 May, 2011
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6046/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6046 of 2011
 

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

 

YASHWANT
K TADVI - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
AS SUPEHIA for
Petitioner(s) : 1, 
GOVERNMENT PLEADER for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 09/05/2011 

 

 
 
ORAL
ORDER

Leave
to amend at paragraph 21 of the memorandum of the petition, is
granted. The amendment may be carried out, forthwith.

Heard
Mr. A.S. Supehia, learned advocate for the petitioner.

Notice,
returnable on 12.07.2011.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top