Gujarat High Court High Court

Arunaben vs State on 25 August, 2008

Gujarat High Court
Arunaben vs State on 25 August, 2008
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

CA/9755/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

CIVIL
APPLICATION - FOR BRINGING HEIRS No. 9755 of 2008
 

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

 

ARUNABEN
WD/O MAHENDRAGIRI MAHANT - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TRILOK J PATEL for
Petitioner(s) : 1, 1.2.1, 1.2.2, 1.2.3, 1.3.1, 1.3.2,1.3.3  
MS
TRUSHA PATEL, AGP for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 25/08/2008 

 

ORAL
ORDER

Rule.

Learned AGP waives service of rule on behalf of the respondent. In
view of the averments made in the application, it is granted in terms
of paragraph 6 (i) of the application. Office is directed to amend
the cause title accordingly. Rule is made absolute accordingly with
no order as to costs.

First
Appeal to come up for final hearing on 10th October 2008.

(K.S.Jhaveri,
J.)

*malek

   

Top