Gujarat High Court
Nagarpalika vs Modhia on 16 December, 2010
Gujarat High Court Case Information System
Print
CA/9596/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION No. 9596 of 2010
In
CIVIL
APPLICATION No. 11559 of 2009
In
FIRST
APPEAL (STAMP NUMBER) No. 2759 of 2008
To
CIVIL
APPLICATION No. 9598 of 2010
In
CIVIL
APPLICATION No. 11565 of 2009
=========================================================
NAGARPALIKA
DAHOD THROUGH SECRETARY - Petitioner(s)
Versus
MODHIA
PRAVIN RAMANLAL & 4 - Respondent(s)
=========================================================
Appearance
:
MR
AJ SHASTRI for
Petitioner(s) : 1,
None for Respondent(s) : 1,1.2.1 - 2,
4,
GOVERNMENT PLEADER for Respondent(s) : 3,
M/S TRIVEDI &
GUPTA for Respondent(s) :
5,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
and
HONOURABLE
MR.JUSTICE H.B.ANTANI
Date
: 26/10/2010
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE JAYANT PATEL)
All
the applications are for bringing on record legal representatives of
the concerned deceased as stated in the applications.
It
appears that the proposed legal representatives are served, nobody
appears on their behalf.
Hence,
considering the facts and circumstances, legal representatives are
permitted to be joined as party in the concerned main First Appeals
as well as Civil Applications.
Applications
are allowed to the aforesaid extent.
[JAYANT
PATEL, J.]
[H.B.
ANTANI, J.]
pirzada/-
Top