Gujarat High Court Case Information System
Print
CA/10375/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR ORDERS No. 10375 of 2010
In
STAMP
NUMBER (SPL.C.A.) No. 8048 of 2010
To
SPECIAL
CIVIL APPLICATION No. 12530 of 2010
=================================================
BHAVIN
B JETHAVA & 1 - Petitioner(s)
Versus
UNION
OF INDIA THROUGH SECRETARY & 4 - Respondent(s)
=================================================
Appearance :
MR
BHUSHAN B OZA for Petitioner(s) : 1 - 2.
MR PK JANI, GOVERNMENT
PLEADER for Respondent(s) : 2, 4,
None for Respondent(s) : 1, 3,
5.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 30/09/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
The
writ petition was filed by deceased petitioner Amit B Jethava,
who was murdered after filing of the present public interest
litigation. This application for substitution has been filed by his
own brother and maternal uncle, viz. Bhavin B Jethava and Vijaykumar
V. Rathod to substitute them and pursue the matter.
Keeping
in mind that another public interest litigation in Special Civil
Application No. 7690 of 2010 filed by the petitioner having
circulated, we allow this application in order to substitute Bhavin B
Jethava and Vijaykumar V. Rathod as petitioner Nos. 1 and 2 to the
main writ petition.
The
Civil Application stands disposed of.
[S.J.
MUKHOPADHAYA, CJ.]
[K.
M. THAKER, J.]
Sundar/*
Top