Gujarat High Court High Court

Sarlaben vs State on 23 July, 2008

Gujarat High Court
Sarlaben vs State on 23 July, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

CA/8145/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 8145 of 2008
 

In


 

SECOND
APPEAL No. 111 of 2003
 

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

 

SARLABEN
VONODRAI SHAH W/0 VINODRAI JAMNADAS SHAH - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 5 - Respondent(s)
 

=========================================================
 
Appearance
: 
MS
SONAL D VYAS for
Petitioner(s) : 1,
1.2.1,
1.2.2,
1.2.3,
1.3.1,
1.3.2,
1.3.3,1.3.4
 
MR
HEMANT MAKWANA AGP for
Respondent(s) : 1, 
None
for Respondent(s) : 2 - 3, 3.2.1,
3.2.3,
3.2.4,
3.2.5,
3.2.6,
3.2.7,3.2.8 -
4, 6, 
MR
HARSHIT S TOLIA for
Respondent(s) : 3.2.2
- 4, 4.2.2,
4.2.3,
4.2.4,4.2.5 -
6, 6.2.2,
6.2.3,
6.2.4,
6.2.5,
6.2.6,
6.2.7,6.2.8
 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	  
Date : 23/07/2008 

 

 
ORAL
ORDER

RULE.

Mr. Hemant Makwana, learned AGP waives service of rule on behalf of
respondents nos. 1 ans 2 and Mr. Harshit Tolia, learned counsel
waives service of rule on behalf of the respondents nos.3 to 7.

Heard.

In view of the averments made in the application, the prayer made in
the application deserve to be granted and the same is hereby granted.
The learned counsel for the applicants shall carry out the amendment
accordingly.

The
Civil Application stands disposed of accordingly. Rule is made
absolute.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top