Gujarat High Court High Court

State vs Arshi on 18 April, 2011

Gujarat High Court
State vs Arshi on 18 April, 2011
Author: Jayant Patel,&Nbsp;Honourable H.B.Antani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/15218/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 15218 of 2010
 

In


 

CIVIL
APPLICATION No. 8573 of 2010
 

In


 

FIRST
APPEAL (STAMP NUMBER) No. 2368 of 2009
 

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

 

STATE
OF GUJARAT THROUGH DY. COLLECTOR & SPECIAL LAND & 1 -
Petitioner(s)
 

Versus
 

ARSHI
VIKRAM - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
MOXA THAKKAR, ASST. GOVERNMENT PLEADER
for
Petitioner(s) : 1 - 2. 
None for Respondent(s) : 1, 
RULE SERVED
for Respondent(s) : 1.2.1, 1.2.2, 1.2.3, 1.2.4,1.2.5
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE H.B.ANTANI
		
	

 

 
 


 

Date
: 18/04/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)

The
present application is to bring on record the legal heirs of original
respondent No.1 who has expired. Copy of the death certificate is
produced on record. Proposed legal heirs are served but none appears
on their behalf.

Considering
the facts and circumstances and in view of the contents of the
application, heirs and legal representatives of the Vikram Naran,
respondent No.1 are permitted to be brought on record and impleaded
as parties in the Civil Application as well as in the First Appeal.

This
application stands allowed to the aforesaid extent. Rule made
absolute accordingly. No order as to costs.

[JAYANT
PATEL, J]

[H.B.

ANTANI, J.]

mathew

   

Top