Gujarat High Court
Taraben vs State on 15 February, 2011
Gujarat High Court Case Information System
Print
CA/16957/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR BRINGING HEIRS No. 16957 of 2010
In
SPECIAL
CIVIL APPLICATION No. 9883 of 1992
=========================================================
TARABEN
D/O HARIRAM H JOSHI & 2 - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
JITENDRA M PATEL for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.2.4, 1.2.5, 1.2.6,
1.2.7,1.2.8 - 3, 3.2.1, 3.2.2, 3.2.3,3.2.4
Ms.Jirga Jhaveri, AGP
for Respondent(s) : 1,
None for Respondent(s) : 2, 2.2.1, 2.2.2,
2.2.3, 2.2.4, 2.2.5,2.2.6 - 6, 6.2.1, 6.2.2, 6.2.3,6.2.4
RULE
SERVED for Respondent(s) : 2.3.1, 2.3.2, 2.3.3, 2.3.4, 5.2.1,5.2.2
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 15/02/2011
ORAL
ORDER
Heard
learned advocate for the petitioner and learned AGP Ms.Jhaveri for
the respondent no.1.
Though
notice of rule is served for the other respondents, nobody is present
either in person or through advocate.
Considering
the facts and circumstances of the case, this application is allowed
in terms of paragraph 14(A) and (B). Rule is made absolute.
(
M.D.Shah, J )
srilatha
Top