Gujarat High Court High Court

Hiraba vs State on 6 September, 2010

Gujarat High Court
Hiraba vs State on 6 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9063/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 9063 of 2008
 

In


 

SPECIAL
CIVIL APPLICATION No. 13328 of 1994
 

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


 

HIRABA.
WD/O NATHUSINGH VAJESINGH & 6 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PS PATEL for Petitioner(s) : 1 - 7. 
MR PRANAV DAVE AGP for
Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) : 1 - 4,6 -
7. 
UNSERVED-EXPIRED (N) for Respondent(s) :
5, 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
      Date : 06/09/2010 

 

 
ORAL
ORDER

Heard.

In view of the averments made in the application, more particularly
in para 4 of the application, the same is granted in terms of para 5
[A]. Registry is directed to amend the cause title accordingly. The
application stands disposed of. Main matter to come up for hearing on
01.10.2010.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top