Gujarat High Court
State vs Shobhnaben on 16 August, 2010
Gujarat High Court Case Information System
Print
CA/1057/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 1057 of 2010
In
SECOND
APPEAL No. 157 of 2009
=========================================================
STATE
OF GUJARAT THROUGH CHIEF SECRETARY & 4 - Petitioner(s)
Versus
SHOBHNABEN
ARVINDBHAI JANI & 2 - Respondent(s)
=========================================================
Appearance
:
GOVERNMENT
PLEADER for
Petitioner(s) : 1 - 5.
None for Respondent(s) : 1,1.2.1 -
3.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 03/02/2010
ORAL
ORDER
The
application is taken out for amending the cause title as due to
inadvertence the cause title of the second appeal did not reflect the
name of heirs as though the heirs were brought on record. In the
judgment also, the same has not been reflected. The application is,
therefore, allowed. The amendment is to be carried out forthwith.
(S.R.BRAHMBHATT,J.)
Vahid
Top