Gujarat High Court
State vs Kankuben on 3 March, 2011
Gujarat High Court Case Information System
Print
SCA/6583/2002 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6583 of 2002
=========================================================
STATE
OF GUJARAT - Petitioner(s)
Versus
KANKUBEN
BABAJI THAKORE - Respondent(s)
=========================================================
Appearance
:
MR
ANAND L SHARMA, AGP for Petitioner(s) : 1,
MR JT TRIVEDI for
Respondent(s) : 1,
UNSERVED-EXPIRED (R) for Respondent(s) : 1.2.1
RULE SERVED for Respondent(s) : 1.2.2, 1.2.3, 1.2.4, 1.2.5,
1.2.6, 1.2.7, 1.2.8,1.2.9
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE H.K.RATHOD
Date
: 03/03/2011
ORAL
ORDER
During
pendency of present petition, respondent workman Babaji Thakor is
expired on 03.11.2005. His heirs and legal representatives are not
brought on record. For that, learned AGP Mr. Sharma requests for
sometime. Accordingly, matter is adjourned to 24 th
March, 2011. During that period, let necessary civil
application may be filed to bring heirs and legal representatives of
respondent workman on record.
[H.K.
RATHOD, J.]
#Dave
Top