Gujarat High Court
Special vs Bhuriben on 12 August, 2010
Gujarat High Court Case Information System
Print
CA/9166/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 9166 of 2010
In
CIVIL
APPLICATION No. 6224 of 2010
In
FIRST APPEAL (STAMP NUMBER) No. 389 of 2009
=========================================================
SPECIAL
LAND ACQUISITION OFFICER & 1 - Petitioner(s)
Versus
BHURIBEN
DANAJI THAKORE & 3 - Respondent(s)
=========================================================
Appearance
:
MR
NJ SHAH, AGP for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1, 1.2.1, 1.2.2,
1.2.3, 1.2.4,1.2.5 - 2, 2.2.1, 2.2.2,2.2.3 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 12/08/2010
ORAL
ORDER
Having
heard the learned AGP, Mr.N.J.Shah and having regard to the facts and
circumstances, this application filed for bringing on record the
legal heirs of deceased respondent is allowed as prayed for.
Necessary amendment be carried out.
(M.D.SHAH,J.)
radhan
Top